IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1100 of 1996(B)
1. M.K.KUMARAN.
... Petitioner
Vs
1. E.S.I.CORPORATION.
... Respondent
For Petitioner :SRI.M.V.JOSEPH
For Respondent :SRI.T.V.AJAYAKUMAR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/07/2007
O R D E R
J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.
—————————-
M.F.A. No. 1100 of 1996
—————————-
Dated this the 17th day of July, 2007
Judgment
Koshy, J.
This appeal was admitted as early as on
7.7.1997. It is submitted that the appellant died in the
year 1990. So far, impleadment was not done. The E.I.
court, after certain findings, only directed the
Corporation to make the assessment. If the assessment is
not agreeable, it is for the legal representatives to
challenge the assessment. This appeal is dismissed as
abated.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
vaa
M.F.A.No./2000 2
J.B. KOSHY AND
T.R.RAMACHANDRAN NAIR, JJ.
————————–
M.F.A.NO.1100/96
————————–
JUDGMENT
Dated:17th July, 2007