IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 907 of 2008()
1. STATE OF KERALA (SPECIAL TAHSILDAR,
... Petitioner
Vs
1. LAMEES NAZ, TC 11/685,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/12/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 907 of 2008 B
```````````````````````````````````````````````````````
Dated this the 8th day of December, 2009
J U D G M E N T
Pius C. Kuriakose, J.
It is fairly conceded by Smt.P.N.Sumangala, learned
Government Pleader, that the issue raised in this appeal is
covered against the government by the judgment of this Court in
L.A.A.No.152/2009. Hence, the appeal will stand dismissed. No
costs.
Sd/-
(PIUS C. KURIAKOSE, JUDGE)
Sd/-
(K.SURENDRA MOHAN, JUDGE)
aks
// True Copy //
P.A. To Judge