Kerala High Court
State Of Kerala (The Special … vs K.Mohanan on 1 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 84 of 2010()
1. STATE OF KERALA (THE SPECIAL TAHSILDAR
... Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION,
Vs
1. K.MOHANAN, ASWATHY, CHANNALKARA,
... Respondent
2. S.BINDHU, W/O.MOHANAN, ASWATHY,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :01/02/2010
O R D E R
PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
```````````````````````````````````````````````````````
LA.A. No. 84 of 2010
```````````````````````````````````````````````````````
Dated this the 1st day of February, 2010
J U D G M E N T
Pius C. Kuriakose, J.
Having regard to the decision taken by this Court
already in LAA No.1217/09, we do not find warrant for interference
with the impugned judgment. Hence, this appeal is dismissed in
limine.
Sd/-
(PIUS C. KURIAKOSE, JUDGE)
Sd/-
(C.K.ABDUL REHIM, JUDGE)
aks
// True Copy //
P.A. To Judge