Kerala High Court
State Of Kerala vs V.Appukkuttan on 8 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 513 of 2007()
1. STATE OF KERALA, REP. BY THE DISTRICT
... Petitioner
Vs
1. V.APPUKKUTTAN, PRASANNA VILASAM,
... Respondent
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 :08/04/2009
O R D E R
PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
L.A.A.No.513 of 2007
------------------------
Dated this the 8th day of April, 2009
JUDGMENT
Pius C.Kuriakose, J.
By separate judgment, we are allowing the claimants’
appeal L.A.S.955/2008.
In view of our judgment in L.A.A. 955/2008, this appeal
filed by the State will stand dismissed.
PIUS.C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM, JUDGE
dpk