Kerala High Court
State Of Kerala vs C. Ayyappan on 23 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1212 of 2007()
1. STATE OF KERALA,
... Petitioner
Vs
1. C. AYYAPPAN,
... Respondent
2. ELECTRONIC TECHNOLOGY PARK (KERALA),
For Petitioner :GOVERNMENT PLEADER
For Respondent :SMT.M.HEMALATHA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/09/2008
O R D E R
PIUS.C.KURIAKOSE,J.
------------------------
L.A.A.No. 1212 OF 2007
------------------------
Dated this the 23rd day of September, 2008
JUDGMENT
This appeal is remaining in the defect list for quite some
time on the reason that the service is not completed. But, I
notice that the stakes involved in this appeal is as small as
Rs.3,354/-. In view of the smallness of the stakes involved, I am
of the view that the appeal need not be entertained any longer.
The appeal stands rejected. But, this judgment will not be
quoted as a precedent in any other case.
(PIUS.C.KURIAKOSE,JUDGE)
dpk