High Court Kerala High Court

The State Of Kerala Repreented By … vs Muhammed Mustafa on 20 July, 2009

Kerala High Court
The State Of Kerala Repreented By … vs Muhammed Mustafa on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 783 of 2009()


1. THE STATE OF KERALA REPREENTED BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION,

                        Vs



1. MUHAMMED MUSTAFA, HAYER MANZIL,
                       ...       Respondent

2. MUHAMMED HUSSAIN,

3. MUHAMMED MOIDEEN,

4. NAZEERA, W/O.LATE MUHAMMED MOIDEEN,

5. SAFEERA MOIDEEN, D/O.LATE MUHAMMED

6. ARAFATH MOIDEEN, S/O.LATE MUHAMMED

7. BASAN MOIDEEN (MINOR), S/O.LATE MOHAMMED

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :20/07/2009

 O R D E R

PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.

————————
L.A.A.No.783 OF 2009

————————

Dated this the 20th day of July 2009

JUDGMENT

Pius C.Kuriakose, J.

It is fairly conceded by the learned senior Government

Pleader that the issue raised in this memorandum of appeal is

covered against the Government by the judgment of this court in

L.A.A. No.234/2009.

In view of L.A.A. No.234/2009, this appeal will stand

dismissed in limine.

PIUS C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk