Kerala High Court
State Of Kerala vs Jose on 6 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1792 of 2008()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. JOSE,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/10/2008
O R D E R
PIUS C. KURIAKOSE, J.
------------------------------
L.A.A.NO.1792 OF 2008
------------------------------
Dated this the 6th day of October, 2008.
JUDGMENT
It is fairly conceded by the Government Pleader that the
enhancement granted, at the rate granted in this case, has been
approved by the Hon’ble Supreme Court in other cases relating to
the same Section 4(1) notification. In the above circumstances, I
am of the view that no useful purpose will be served by
admitting this appeal. The appeal will stand dismissed in limine.
PIUS C. KURIAKOSE, JUDGE.
cl