IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1055 of 2008()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. R.SUNDARESAN NAIR,T.C.42/126,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :20/08/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1055 of 2008
------------------------------------------------
Dated this the 20th day of August, 2009
JUDGMENT
Pius C. Kuriakose, J
This appeal is remaining in the defect list for various
reasons. But having gone through the impugned judgment and
having heard the initial submissions of Smt.Latha T. Thankappan,
the learned senior Government Pleader, we are of the view that
the enhancement granted under the impugned judgment cannot
be said to be excessive. According to us, no useful purpose will
be served from the Government’s point of view by entertaining
this appeal any longer.
This appeal, therefore, is rejected.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-