Kerala High Court
State Of Kerala vs Philomina on 16 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 870 of 2008()
1. STATE OF KERALA
... Petitioner
Vs
1. PHILOMINA, D/O.CHEECKU, CHELATTU
... Respondent
2. XAVIER C.J., CHELATTU, PUTHENVELIKKARA.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.B.JAYASANKAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.870 of 2008
------------------------------------------------
Dated this the 16th day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
It is fairly conceded by Sri.Basant Balaji, the
learned Senior Government Pleader that the issue
raised in this appeal is covered against the
Government by judgments of this Court in L.A.A.
Nos.782/04, 842/04, 1088/07 and several other
judgments. The appeal, accordingly, will stand
dismissed in limine.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-