Kerala High Court
The Special Tahsildar vs N.Venugopal on 12 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1042 of 2008()
1. THE SPECIAL TAHSILDAR, LA(NH),
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. N.VENUGOPAL, B.13,BHARATH NAGAR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SMT.P.V.ASHA
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/11/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 1042 of 2008 A
```````````````````````````````````````````````````````
Dated this the 12th 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.1338/2007. Hence, this appeal is dismissed. No costs.
Sd/-
(PIUS C. KURIAKOSE, JUDGE)
Sd/-
(K.SURENDRA MOHAN, JUDGE)
aks