Kerala High Court
State Of Kereala vs Maritha on 7 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2296 of 2008(D)
1. STATE OF KEREALA, REPRESENTED BY THE
... Petitioner
Vs
1. MARITHA, T.C 35/1491,
... Respondent
2. THE DIRECTOR,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :07/10/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------
LAA. No. 2296 of 2008
-----------------------------------------------
Dated this the 7th day of October, 2009
J U D G M E N T
Pius C. Kuriakose, J.
Appeal need not be treated as defective since we are in
a position to decide the appeal immediately on merits.
2. Sri. Basant Balaji, senior Govt. Pleader fairly submits
that the issue raised in this appeal is covered against the
Government by judgment of this Court in LAA. No. 485 of
2006. Appeal is dismissed. No costs.
PIUS C.KURIAKOSE, JUDGE
K.SURENDRA MOHAN, JUDGE
ksv/-