Kerala High Court
The State Of Kerala vs Joseph Eanthungal on 8 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 872 of 2007()
1. THE STATE OF KERALA, REP. BY THE
... Petitioner
2. DISTRICT FOREST OFFICER, KANNUR.
Vs
1. JOSEPH EANTHUNGAL, PO VARAYAL,
... Respondent
2. THRESSIA, W/O.JOSEPH EANTHUNKAL,
3. E.J.JOSEPH, S/O.JOSEPH EANTHUNAL,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.C.KHALID
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/01/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
----------------------------------
L.A.A. No.872 of 2007
----------------------------------
Dated this the 8th day of January, 2010
J U D G M E N T
—————-
Pius C.Kuriakose,J.
It is fairly conceded by the learned
Government Pleader Mr.Basant Balaji that the
issue raised in this appeal is covered against
the Government as per the judgment in
L.A.A.No.612/2009. Accordingly this LAA is
dismissed. No costs.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb