IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 446 of 2006()
1. THE SENIOR REGIONAL MANAGER,
... Petitioner
Vs
1. SARASAMMA, EDAPARAMBIL,
... Respondent
2. PRASANNAKUMARI, EDAPARAMBIL,
3. KESAVAN RAMAKRISHNAN,
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.MATHEW GEORGE VADAKKEL
For Respondent :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/07/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
L. A. A. No.446 of 2006
------------------------------------------------
Dated this the 20th day of July, 2010
JUDGMENT
Pius C. Kuriakose, J
It is brought to our notice that the issue
raised in this appeal by the Requisitioning
Authority is already covered against that authority
by judgment of this Court in LAA.414/04, a copy
of the Division Bench judgment is placed before us
by the learned counsel for the respondents.
Having gone through that judgment, we find that
the issue raised in this appeal is already covered
against the appellant. Hence, the appeal is
dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-