High Court Kerala High Court

State Of Kerala vs M.P.Hyrunnissa on 5 February, 2010

Kerala High Court
State Of Kerala vs M.P.Hyrunnissa on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 857 of 2009(D)


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. M.P.HYRUNNISSA, W/O.MALIK,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.N.NANDAKUMARA MENON (SR.)

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

 Dated :05/02/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
             L. A. A. No.857 of 2009
    ------------------------------------------------
     Dated this the 5th day of February, 2010

                    JUDGMENT

Pius C. Kuriakose, J

The appeal is coming up in the defect list.

But, we notice that the issue raised in this appeal

is covered against the Government by judgment

of this Court in L.A.A.2179/08. Hence, we reject

the appeal.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-