IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1741 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. KANNIYEDATH KRISHNAN, S/O. CHATHU,
... Respondent
2. EXECUTIVE ENGINEER, NH DIVISION,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MATHEWS K.PHILIP
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :17/05/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
----------------------------------
L.A.A. No.1741 of 2002 & Cross Objection
----------------------------------
Dated this the 17th day of May, 2010
J U D G M E N T
———————-
Pius C.Kuriakose,J.
Having gone through the impugned judgment and
having anxiously considered the submissions of the Senior
Government Pleader Smt. Latha T. Thankappan and those of
Mr.Mathew K. Philip, learned counsel for the claimants/
respondents and having taken into account the final
judgment of this court in the appeal pertaining to Ext.A1, we
are of the view that there is no justification for interfering
with the impugned judgment. Hence the appeal as well as
memorandum of cross objections are dismissed, however,
without any order as to costs.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb