Kerala High Court
State Of Kerala vs Annamkutty on 14 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 581 of 2010()
1. STATE OF KERALA
... Petitioner
Vs
1. ANNAMKUTTY, D/O.BABU,KALLUVEETTIL,
... Respondent
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 :14/06/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.581 of 2010
------------------------------------------------
Dated this the 14th day of June, 2010
JUDGMENT
Pius C. Kuriakose, J
It is fairly conceded by Smt.Latha T.
Thankappan, the learned senior Government
Pleader that the issue raised in this appeal is
covered against the Government by judgment of
this Court in LAA.393/10. Hence, this appeal is
dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-