Kerala High Court
State Of Kerala vs K.Remesan on 25 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 28 of 2008()
1. STATE OF KERALA, REP. BY THE
... Petitioner
Vs
1. K.REMESAN,
... Respondent
2. K.SANTHAPPAN,
3. THE DEPUTY CHIEF ENGINEER,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.N.B.SUNIL NATH,SC, RAILWAYS
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.28 of 2008
-------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
Pius C.Kuriakose,J.
The total stakes involved is below Rs.5,000/-. We
do not propose to go into the merits of the matter. The
appeal will stand dismissed in view of the smallness of
the stakes involved. This judgment will not be a
precedent for any other case.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/