Kerala High Court
State Of Kerala vs Vasanthy on 21 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1691 of 2007()
1. STATE OF KERALA, (THE SPECIAL TAHSILDAR,
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. VASANTHY, D/O. CHELLAMMA,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.DILEEP P.PILLAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :21/10/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-----------------------------------------
LA.A.Nos.1691of 2007 & 404 of 2008
------------------------------------------
Dated this the 21st day of October, 2009
JUDGMENT
PIUS C.KURIAKOSE,J.
L.A.A.Nos.1691 of 2007 & 404 of 2008 filed by the Government
are dismissed in the light of the decision of this court in
L.A.A.No.1316 of 2001.
The cross-objection filed in L.A.A.No.404 of 2008 will be decided
separately.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
Skj.