IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 547 of 2001()
1. STATE OF KERALA
... Petitioner
Vs
1. O.GIRIJAKUMARI
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent :SRI.M.RAJASEKHARAN NAYAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :05/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.547 of 2001
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
By our order dated 04-06-2009, we found that the learned
Subordinate Judge was justified in relying on Ext.A1. It is now
brought to our notice that this court by dismissing L.A.A.No.646/99
filed against Ext.A1 by the government has confirmed Ext.A1. In
view of the finality attained by Ext.A1, we do not find any reason for
admitting this appeal. The appeal will stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.