IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1042 of 2010()
1. STATE OF KERALA REP.BY THE SPECIAL
... Petitioner
Vs
1. FRANCIS,S/O.RAPHEL,MALIAKKAL(H)
... Respondent
2. THE CHAIRMAN,COCHIN PORT TRUST,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :04/02/2011
O R D E R
PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
------------------------
L.A.A.No. 1042 OF 2010
------------------------
Dated this the 4th day of February, 2011
JUDGMENT
Pius C.Kuriakose, J.
It is conceded before us fairly by the learned senior
Government Pleader Smt.T.T.Josephina that the issue raised by
the Government in this appeal is covered against the Government
by the judgment of this court in L.A.A. No.272/2010. Under
these circumstances, we are not inclined to entertain this appeal
any longer. The appeal will stand dismissed in limine. We make
it clear that this judgment is without prejudice to the grounds
raised by the claimant in the appeal preferred by him.
PIUS C.KURIAKOSE,JUDGE
N.K.BALAKRISHNAN, JUDGE
dpk