IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 932 of 2010(C)
1. STATE OF KERALA, REP.BY THE SPECIAL
... Petitioner
2. THE EXECUTIVE ENGINEER, NH-B DIVISION,
Vs
1. V.A.ABDUL KHADER, S/O.ALI MOHAMMED,
... Respondent
2. MOIDEEN KUNJU,S/O.ALI MOHAMMED,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :17/08/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 932 of 2010
```````````````````````````````````````````````````````
Dated this the 17th day of August, 2010
J U D G M E N T
Pius C.Kuriakose, J.
It is fairly conceded by Smt.R.Bindu, learned
Government Pleader, that the issue raised in this appeal is
covered against the government by the judgment of this Court in
L.A.A.No.923/2010. Hence, the appeal is dismissed in limine.
Sd/-
(PIUS C.KURIAKOSE, JUDGE)
Sd/-
(C.K.ABDUL REHIM, JUDGE)
aks
// True Copy //
P.A. To Judge