High Court Kerala High Court

State Of Kerala vs Mary Josephine on 6 August, 2010

Kerala High Court
State Of Kerala vs Mary Josephine on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 342 of 2010()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. MARY JOSEPHINE,MUNDAKATHIL VEEDU,
                       ...       Respondent

2. THE SECRETARY,TRIDA,THIRUVANANTHAPURAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, TRIDA

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

 Dated :06/08/2010

 O R D E R
                PIUS C. KURIAKOSE &
               C. K. ABDUL REHIM, JJ.
     ------------------------------------------------
               L. A. A. No.342 of 2010
     ------------------------------------------------
       Dated this the 6th day of August, 2010

                     JUDGMENT

Pius C. Kuriakose, J

It is brought to our notice that the issue

raised by the Government in this appeal is

covered against the Government by judgment of

this Court in L.A.A.673/10. Hence, this appeal is

dismissed.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-