Kerala High Court
Indian Oil Corporation Ltd vs Perinthody Sudha on 2 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1277 of 2008(D)
1. INDIAN OIL CORPORATION LTD.,
... Petitioner
Vs
1. PERINTHODY SUDHA, PERINTHODY HOUSE
... Respondent
2. SPECIAL TAHSILDAR(LA),
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.THOMAS ANTONY
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.1277 of 2008
------------------------
Dated this the 2nd day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
It is fairly conceded by the learned counsel for the appellant
that this court by dismissing the appeal in connected matters
already approved the rate of enhancement granted under the
impugned judgment in similar cases.
Under the above circumstances, we do not find any warrant
for entertaining this appeal. The appeal will stand dismissed.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk