Kerala High Court
State Of Kerala vs Mary Josephine on 6 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 342 of 2010()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. MARY JOSEPHINE,MUNDAKATHIL VEEDU,
... Respondent
2. THE SECRETARY,TRIDA,THIRUVANANTHAPURAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, TRIDA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :06/08/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.342 of 2010
------------------------------------------------
Dated this the 6th day of August, 2010
JUDGMENT
Pius C. Kuriakose, J
It is brought to our notice that the issue
raised by the Government in this appeal is
covered against the Government by judgment of
this Court in L.A.A.673/10. Hence, this appeal is
dismissed.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-