Kerala High Court
Pacha Yesoda vs State Of Kerala on 20 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 184 of 2009()
1. PACHA YESODA, W/O.NARAYANAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY, PAYYANNUR MUNICIPALITY,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :20/12/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
....................................................................
R.P. No.184 of 2009 in
L.A.A. No.1559 of 2007
....................................................................
Dated this the 20th day of December, 2010.
ORDER
Ramachandran Nair, J.
Review is filed against judgment remanding the matter back to
the reference court for recomputation of eligible compensation.
However, in the Review Petition the petitioner claimed that the original
award in the connected cases has become final by virtue of disposal of
appeal by this court in L.A.A. No.1103/2005. Consequently we allow
the Review Petition by vacating the judgment in L.A.A. No.1559/2007.
C.N.RAMACHANDRAN NAIR
Judge
HARUN-UL-RASHID
Judge
pms