High Court Kerala High Court

State Of Kerala vs Govinda Pillai Krishna Pillai on 25 August, 2009

Kerala High Court
State Of Kerala vs Govinda Pillai Krishna Pillai on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1053 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. GOVINDA PILLAI KRISHNA PILLAI,
                       ...       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.1053 of 2007
           -------------------------------------------
     Dated this the 25th day of August, 2009

                        JUDGMENT

Pius C.Kuriakose,J.

The total stakes involved in this case is below

Rs.5,000/-. The appeal will stand dismissed. The

judgment will not be quoted as precedent for other

cases.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/