IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1970 of 2008()
1. STATE OF KERALA, REP. BY THE SPECIAL
... Petitioner
Vs
1. CHANDRAN, CHAKKANATTU COLONY,
... Respondent
2. PADMINI, D/O.NARAYANI, CHAKKANATTU
3. MANAGING DIRECTOR, KSIDC,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :24/10/2008
O R D E R
PIUS.C.KURIAKOSE,J.
------------------------
L.A.A. No.1970 of 2008
------------------------
Dated this the 24th day of October, 2008
JUDGMENT
Sri.Joby Cyriac, learned Standing Counsel takes notice for
the 2nd respondent requestioning authority.
2. It is conceded both by the learned Government Pleader
and the learned counsel for the requestioning authority that the
enhancement at the rate granted by the reference court in the
impugned judgment has been confirmed by the Supreme Court
also in identical cases.
Under the above circumstances, I am of the view that no
useful purpose will be served from anybody’s point of view by
admitting this appeal. Hence, this appeal will stand dismissed in
limine.
(PIUS.C.KURIAKOSE,JUDGE)
dpk