IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 328 of 2008()
1. KOCHI REFINERIES LTD.
... Petitioner
Vs
1. PAUL VARGHESE, S/O.VARGHESE
... Respondent
2. GEORGE, S/O.VARGHESE
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent :SRI.M.M.ALIAS
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :12/10/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
L.A.A.No.328 of 2008
----------------------------------------
Dated this the 12th day of October 2010
J U D G M E N T
K.M.JOSEPH,J
We have heard the learned counsel for the appellant.
There is no dispute that the issue raised in this appeal is
answered against the appellant in L.A.A.No.107/08. In view of
the fact that the judgment of this Court governs the issue, we do
not see any reason to admit the appeal.
2. The appeal fails and is hence dismissed.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
No. of 2010 2
No. of 2010 3
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010