Kerala High Court
State Of Kerala vs Ambika Kumary on 25 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM LA.App..No. 1543 of 2005() 1. STATE OF KERALA, REPRESENTED BY ... Petitioner Vs 1. AMBIKA KUMARY, CHERUKARA HOUSE, ... Respondent For Petitioner :GOVERNMENT PLEADER For Respondent : No Appearance The Hon'ble MR. Justice PIUS C.KURIAKOSE The Hon'ble MR. Justice K.SURENDRA MOHAN Dated :25/08/2009 O R D E R PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ. ------------------------------------------- L.A.Appeal No.1543 of 2005 ------------------------------------------- Dated this the 25th day of August, 2009 JUDGMENT
Pius C.Kuriakose,J.
The total stakes involved in this case is below
Rs.10,000/-. The appeal will stand dismissed on that
reason. This judgment will not be quoted as precedent
for other cases.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/