Kerala High Court
State Of Kerala vs Sivakala Purushothaman on 14 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1153 of 2007()
1. STATE OF KERALA,
... Petitioner
Vs
1. SIVAKALA PURUSHOTHAMAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SUBHASH CYRIAC
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :14/08/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.1153 of 2007
------------------------------------------------
Dated this the 14th day of August, 2009
JUDGMENT
Pius C. Kuriakose, J
It is fairly conceded by Smt.Latha T.
Thankappan, the learned Senior Government Pleader
that the issue raised in this appeal is covered against
the Government by the judgment of this Court in
L.A.A.152/08. Hence, this appeal is dismissed without
any order as to costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-