IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 110 of 2003()
1. STATE OF KERALA.
... Petitioner
Vs
1. SAROJINI AMMA,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.SANKARANKUTTY NAIR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :15/10/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No. 110 OF 2003
------------------------
Dated this the 15th day of October, 2009
JUDGMENT
Pius C.Kuriakose, J.
Having gone through the impugned judgment, we are of the
view that the enhancement granted is quite reasonable and is
justified on the basis of the evidence on record. It is brought to
our notice by the learned counsel for the claimant that L.A.A.
No. 652/2003 preferred by the Government against the judgment
in connected matters was dismissed approving the rate granted
under the impugned judgment. For both these reasons, this
appeal will stand dismissed. No costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk
WPC.No. 2
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
————————
L.A.A.No. 110 OF 2003
————————
JUDGMENT
15th October, 2009