High Court Kerala High Court

State Of Kerala vs Poyili Leela on 18 November, 2010

Kerala High Court
State Of Kerala vs Poyili Leela on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 268 of 2001()



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. POYILI LEELA
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.SARVOTHAMAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :18/11/2010

 O R D E R
           K.M.JOSEPH & M.C.HARI RANI, JJ.
                    * * * * * * * * * * * * *
                        L.A.A.No.268 of 2001
                   ----------------------------------------
           Dated this the 18th day of November 2010


                           J U D G M E N T

K.M.JOSEPH,J

We have heard the learned Government Pleader and the

learned counsel for the claimant. There is no dispute, having

regard to the judgment of this Court in L.A.A.No.422 of 2002,

the matter can be treated as covered by the said judgment.

There is no merit in the appeal. The appeal is dismissed.

(K.M.JOSEPH, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr

// True Copy// PA to Judge

No. of 2010 2

No. of 2010 3

K.M.JOSEPH & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

30/082010