IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1419 of 2001(E)
1. K.S.E.BOARD
... Petitioner
Vs
1. MALIYONTAVIDA MOOSA HAJI
... Respondent
For Petitioner :SRI. ASOK M.CHERIYAN, SC, KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
C.R.P.No.1419 of 2001
-------------------------------
Dated this the 2nd July, 2008.
O R D E R
This revision petition is filed challenging the enhanced
compensation granted by Additional District Court, Thalassery, in O.P.
(Ele) No. 518/1999. The learned District Judge disposed that petition
along with O.P.(Ele) Nos.521, 524, 558, 574, 618 and 767 of 1999.
C.R.P.No.1721/2002, was preferred against the very same common
order in O.P.(Ele) No.558/1999. As per order dated 16.1.2008, this
Court allowed the revision and remanded the case back to the District
Court, taking note of the fact that connected matters were remanded
in view of the decision of the Apex Court in KSEB v. Livisha (2007 (3)
KLT 1), the common order was set aside and the case was remanded
to the District Court for fresh disposal.
2. In such circumstances, revision is allowed. The order
in O.P.(Ele) No.518/99 is also set aside, and the case is remanded to
the District Court for fresh disposal, in accordance with law. Parties
are permitted to adduce further evidence.
CRP No.1419/2001
2
Parties are directed to appear before the Additional
District Court, Thalassery, on 5.8.2008.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.