High Court Kerala High Court

State Of Kerala Represented By The vs Sheeja K.Raj on 1 December, 2009

Kerala High Court
State Of Kerala Represented By The vs Sheeja K.Raj on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 310 of 2009()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, N.H.DIVISION,

                        Vs



1. SHEEJA K.RAJ, D/O.LATE J.PUSHPA BAI,
                       ...       Respondent

2. SHIBU K RAJ, D/O.LATE J.PUSHPA BAI,

3. SHIBI K RAJ, D/O.LATE J.PUSHPA BAI,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.S.RAMESH KUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/12/2009

 O R D E R
      PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.

             ```````````````````````````````````````````````````````
                     L.A.A. No. 310 of 2009 B
             ```````````````````````````````````````````````````````
            Dated this the 1st day of December, 2009

                             J U D G M E N T

Pius C. Kuriakose, J.

It is fairly conceded by the learned senior Government

Pleader Sri.Basant Balaji that the rate granted under the impugned

judgment is already approved by this Court in

L.A.A.No.1217/2009. Hence, this appeal is dismissed. No costs.

Sd/-

(PIUS C. KURIAKOSE, JUDGE)

Sd/-

(K.SURENDRA MOHAN, JUDGE)

aks

// True Copy //

P.A. To Judge