Kerala High Court
T.Thilakan vs State Of Kerala on 23 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 232 of 2009()
1. T.THILAKAN, KWA CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :23/11/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
S.T. Rev. No.232 of 2009
....................................................................
Dated this the 23rd day of November, 2009.
ORDER
Ramachandran Nair, J.
We have today dismissed another revision case leaving freedom
to the petitioner to approach the Tribunal with evidence such as copies
of the contracts, bills raised etc., to prove that the work executed is
civil works. On going through the Tribunal’s order and after hearing
both sides, we find that the Tribunal has dismissed this case also for
want of evidence. Following judgment in S.T. Rev. No.231/2009 we
dismiss this revision case also leaving freedom to the petitioner to
produce evidence and file review petition before the Tribunal.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms