High Court Kerala High Court

State Of Kerala vs Parameswaran Pillai on 25 August, 2009

Kerala High Court
State Of Kerala vs Parameswaran Pillai on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 606 of 2008()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. PARAMESWARAN PILLAI,
                       ...       Respondent

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  :SRI.V.V.RAJA

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.606 of of 2008
          -------------------------------------------
      Dated this the 25th day of August, 2009

                       JUDGMENT

Pius C.Kuriakose,J.

Having gone through the impugned judgment, we

are of the view that the enhancement granted under

the same by the court below cannot be said to be

excessive. We approve the same. The appeal is

dismissed, but without any order as to cost.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/