High Court Kerala High Court

State Of Kerala vs Pankajakshi Channathy on 24 June, 2009

Kerala High Court
State Of Kerala vs Pankajakshi Channathy on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 333 of 2004()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. PANKAJAKSHI CHANNATHY,
                       ...       Respondent

2. RADHAKRISHNAN,

3. P.INDIRA,

4. R.KRISHNAMOORTHY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :24/06/2009

 O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
=================================
L.A.A.No.333 of 2004
=================================
Dated this the 24th day of June, 2009

AWARD

We have discussed the matter with the Government Pleader

and the counsel appearing for the NTPC. This appeal is filed by

the government on behalf of the NTPC against the enhancement

granted by the court below. Government Pleader submitted on

behalf of the State that this appeal is being withdrawn as the

enhancement ordered by the court below is within the norms

fixed by the NTPC. Therefore, the appeal is closed as

withdrawn. Court fee if any paid shall be refunded as per the

rules.

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs