Kerala High Court
State Of Kerala vs Joy on 17 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1680 of 2008(D)
1. STATE OF KERALA
... Petitioner
Vs
1. JOY, S/O. VAREETH, PALATTI HOUSE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MATHEW ABRAHAM
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :17/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.1680 OF 2008
------------------------
Dated this the 17th day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
By our order dated 15/6/2009 we found that reliance
placed by the learned Subordinate Judge on Ext.A1 for granting
enhancement to the claimant was justified. The Registry now
reports to us that Ext.A1 has attained finality in the sense that
no appeal was preferred against any of the case covered by
Ext.A1.
Under the above circumstances, we do not find any warrant
for interfering with the impugned judgment. This appeal will
stand dismissed.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk