Kerala High Court
State Of Kerala Represented By The vs Narayani Padmavathy on 15 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1904 of 2008()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. NARAYANI PADMAVATHY, KOOPPUZHACHIRAYIL,
... Respondent
2. MANAGING DIRECTOR, K.S.I.D.C,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :15/10/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
L.A.A.No.1904 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 15th October, 2008
JUDGMENT
Even though the learned Government Pleader persuaded me
very much, having gone through the judgment of the reference court,
I am of the view that there is no warrant for interfering with the
same. Moreover, it is seen that the total stakes involved in this
appeal is only Rs.2186/-. For both these reasons, the appeal will
stand dismissed in limine.
srd PIUS C.KURIAKOSE, JUDGE