High Court Kerala High Court

State Of Kerala vs M.Gangadharan Nair on 16 June, 2010

Kerala High Court
State Of Kerala vs M.Gangadharan Nair on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 553 of 2010(C)


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. M.GANGADHARAN NAIR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :16/06/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.553 of 2010
    ------------------------------------------------
      Dated this the 16th day of June, 2010

                    JUDGMENT

Pius C. Kuriakose, J

It is fairly conceded by Smt.Latha T.

Thankappan, the learned Senior Government

Pleader that the rate of enhancement granted

under the impugned judgment is already

confirmed by this Court in LAA.349/09. Hence,

this appeal is dismissed in limine.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-