IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 483 of 2008()
1. STATE OF KERALA (SPL.TAHSILDAR, LA (NH)
... Petitioner
2. THE EXECUTIVE ENGINEER, P.W.D.
Vs
1. R.SUCHITRA, T.C.2/3601, SWAGATH,
... Respondent
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/11/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 483 of 2008 A
```````````````````````````````````````````````````````
Dated this the 12th day of November, 2009
J U D G M E N T
Pius C. Kuriakose, J.
Appeal need not be treated as defective since we find
that the issue raised in this appeal is already covered against the
government by judgment of this Court in L.A.A. No.764/2008. The
appeal is, therefore, dismissed. No costs.
Sd/-
(PIUS C. KURIAKOSE, JUDGE)
Sd/-
(K.SURENDRA MOHAN, JUDGE)
aks
// True Copy //
P.A. To Judge