Kerala High Court
State Of Kerala vs M.P.Hyrunnissa on 5 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 857 of 2009(D)
1. STATE OF KERALA,
... Petitioner
Vs
1. M.P.HYRUNNISSA, W/O.MALIK,
... Respondent
2. THE SECRETARY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.N.NANDAKUMARA MENON (SR.)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/02/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.857 of 2009
------------------------------------------------
Dated this the 5th day of February, 2010
JUDGMENT
Pius C. Kuriakose, J
The appeal is coming up in the defect list.
But, we notice that the issue raised in this appeal
is covered against the Government by judgment
of this Court in L.A.A.2179/08. Hence, we reject
the appeal.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-