High Court Kerala High Court

State Of Kerala vs V.C.Baby Vasantha on 26 August, 2009

Kerala High Court
State Of Kerala vs V.C.Baby Vasantha on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1557 of 2007(D)


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. V.C.BABY VASANTHA, D/O.DEVIKUTTY,
                       ...       Respondent

2. THE DY.CHIEF ENGINEER (CONSTRUCTION)

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOBY JACOB PULICKEKUDY

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :26/08/2009

 O R D E R
                PIUS C.KURIAKOSE &
             K.SURENDRA MOHAN, JJ.
           -------------------------------------------
            L.A.Appeal No.1557 of 2007
           -------------------------------------------
       Dated this the 26th day of August, 2009

                        JUDGMENT

Pius C.Kuriakose,J.

Even though several grounds are raised in the

appeal memo, we do not find any warrant for

interference. According to us, the enhancement

granted is justifiable. The appeal stands dismissed.

No costs.

PIUS C.KURIAKOSE,
JUDGE

K.SURENDRA MOHAN,
JUDGE

css/