Kerala High Court
State Of Kerala vs Syed Hameed Koya Thangal on 22 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 484 of 2009()
1. STATE OF KERALA,
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. SYED HAMEED KOYA THANGAL,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :22/05/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.484 OF 2009
------------------------
Dated this the 22nd day of May, 2009
JUDGMENT
Pius C.Kuriakose, J.
The impugned common judgment pertains to other LAR
cases also including L.A.R. No.109/2007. The appeal preferred
by the Government against the judgment in L.A.R. No.109/2007
was dismissed by this court on merits. Under the above
circumstance we are of the view that no useful purpose will be
served from the Government’s point of view by entertaining this
appeal.
The appeal will stand dismissed in limine.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk