IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 349 of 2008()
1. STATE OF KERALA
... Petitioner
Vs
1. KUNJAN RAGHAVAN,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.A.T.ANILKUMAR
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. 349 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.645/2007. 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