High Court Kerala High Court

The State Of Kerala vs Joseph Eanthungal on 8 January, 2010

Kerala High Court
The State Of Kerala vs Joseph Eanthungal on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 872 of 2007()


1. THE STATE OF KERALA, REP. BY THE
                      ...  Petitioner
2. DISTRICT FOREST OFFICER, KANNUR.

                        Vs



1. JOSEPH EANTHUNGAL, PO VARAYAL,
                       ...       Respondent

2. THRESSIA, W/O.JOSEPH EANTHUNKAL,

3. E.J.JOSEPH, S/O.JOSEPH EANTHUNAL,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.KHALID

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/01/2010

 O R D E R
     PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
       ----------------------------------
             L.A.A. No.872 of 2007
       ----------------------------------
     Dated this the 8th day of January, 2010

                J U D G M E N T

—————-

Pius C.Kuriakose,J.

It is fairly conceded by the learned

Government Pleader Mr.Basant Balaji that the

issue raised in this appeal is covered against

the Government as per the judgment in

L.A.A.No.612/2009. Accordingly this LAA is

dismissed. No costs.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb