High Court Kerala High Court

State Of Kerala vs Christu Bai on 19 August, 2009

Kerala High Court
State Of Kerala vs Christu Bai on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 37 of 2008()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. CHRISTU BAI, W/O. STUVERT,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.SUBHASH CYRIAC

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/08/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                     L.A.A.No. 37 OF 2008
                     ------------------------

             Dated this the 19th day of August, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

It is fairly conceded by the learned senior Government

Pleader that the issue raised in this appeal is covered against the

Government by the judgment in L.A.A. No.2179/2008.

Under the above circumstances, this appeal will stand

dismissed. No costs. The learned Government Pleader submits

that some mistakes have crept into the judgment. It is always

open to the Government to move the reference court for

correction of mistakes by invoking Sections 152 and 153 of the

Code of Civil Procedure.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk