High Court Kerala High Court

The State Of Kerala Represented By … vs Sheeja on 11 August, 2010

Kerala High Court
The State Of Kerala Represented By … vs Sheeja on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 944 of 2010()


1. THE STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, KSTP,

                        Vs



1. SHEEJA, D/O.IBRAHIMKUNJU, RAGAM,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :11/08/2010

 O R D E R
                PIUS C. KURIAKOSE &
               C. K. ABDUL REHIM, JJ.
     ------------------------------------------------
               L. A. A. No.944 of 2010
     ------------------------------------------------
      Dated this the 11th day of August, 2010

                     JUDGMENT

Pius C. Kuriakose, J

Even though attractive grounds have been

raised in this memorandum of appeal and

Smt.R.Bindu, the learned Government Pleader

addressed arguments on the basis of all those

grounds, we are of the view that in view of the

judgment already passed by this court in

L.A.A.851/10, there is no warrant for interference with

the impugned judgment. The appeal is dismissed in

limine.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-