High Court Kerala High Court

State Of Kerala vs O.Girijakumari on 5 June, 2009

Kerala High Court
State Of Kerala vs O.Girijakumari on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 547 of 2001()



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. O.GIRIJAKUMARI
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  :SRI.M.RAJASEKHARAN NAYAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                             L.A.A.No.547 of 2001
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 5th day of June, 2009

                                 JUDGMENT

Pius.C.Kuriakose, J.

By our order dated 04-06-2009, we found that the learned

Subordinate Judge was justified in relying on Ext.A1. It is now

brought to our notice that this court by dismissing L.A.A.No.646/99

filed against Ext.A1 by the government has confirmed Ext.A1. In

view of the finality attained by Ext.A1, we do not find any reason for

admitting this appeal. The appeal will stand dismissed.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.