Kerala High Court
State Of Kerala vs M/S.Travancore Rubber And Tea … on 24 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 244 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. M/S.TRAVANCORE RUBBER AND TEA COMPANY
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.JOSEPH MARKOSE (SR.)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :24/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.244 OF 2002
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of June, 2009
JUDGMENT
Pius.C.Kuriakose, J.
We have today by separate judgment allowed L.A.A.No.1003/02
filed by the claimants against the impugned judgment and decree. In
view of the reasons stated in that judgment, this appeal preferred by the
government is dismissed without any order as to costs.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.