Kerala High Court
State Of Kerala Rep.By The Special vs K.P.Radhakrishnan on 19 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1940 of 2008(D)
1. STATE OF KERALA REP.BY THE SPECIAL
... Petitioner
Vs
1. K.P.RADHAKRISHNAN, KOTTAPURATH HOUSE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SRINATH GIRISH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :19/01/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
----------------------------------
L.A.A. No.1940 of 2008
----------------------------------
Dated this the 19th day of January, 2010
J U D G M E N T
—————-
Pius C.Kuriakose,J.
Having gone through the impugned judgment we
are of the view that the learned Subordinate Judge was
justified in placing reliance on Ext.A2 for the reason that one
of the judgments covered by Ext.A2 in LAA.894/2001 was
held against the Government. We are of the view that in
view of the dismissal of the above LAA there is no
justification for proceeding with this appeal further. Appeal
is dismissed. No costs.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb