IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 645 of 2007()
1. STATE OF KERALA
... Petitioner
Vs
1. V.K.MANZOOR,
... Respondent
2. V.K.RAMLET,
3. K.M.AYSHA,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.T.K.RADHAKRISHNAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :13/11/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 645 of 2007 A
```````````````````````````````````````````````````````
Dated this the 13th day of November, 2009
J U D G M E N T
Pius C. Kuriakose, J.
It is fairly conceded by the learned Government
Pleader Smt.P.N.Sumangala that the issue raised in this appeal is
covered against the government by judgment of this Court in
L.A.A.No.730/2007. Hence, this appeal is dismissed. No costs.
Sd/-
(PIUS C. KURIAKOSE, JUDGE)
Sd/-
(K.SURENDRA MOHAN, JUDGE)
aks
// True Copy //
P.A. To Judge