High Court Kerala High Court

State Of Kerala Represented By The vs Narayani Padmavathy on 15 October, 2008

Kerala High Court
State Of Kerala Represented By The vs Narayani Padmavathy on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1904 of 2008()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. NARAYANI PADMAVATHY, KOOPPUZHACHIRAYIL,
                       ...       Respondent

2. MANAGING DIRECTOR, K.S.I.D.C,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/10/2008

 O R D E R
                       PIUS C. KURIAKOSE,J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                        L.A.A.No.1904 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 15th October, 2008

                               JUDGMENT

Even though the learned Government Pleader persuaded me

very much, having gone through the judgment of the reference court,

I am of the view that there is no warrant for interfering with the

same. Moreover, it is seen that the total stakes involved in this

appeal is only Rs.2186/-. For both these reasons, the appeal will

stand dismissed in limine.

srd                                   PIUS C.KURIAKOSE, JUDGE