Kerala High Court
The Manager vs M.Aneefa on 6 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 206 of 2009()
1. THE MANAGER,
... Petitioner
Vs
1. M.ANEEFA, S/O. M.KUNHIMOHAMMED,
... Respondent
2. THE DIVISIONAL MANAGER,
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.K.J.SAJI ISAAC
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :06/04/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
M.F.A.No.206 OF 2009
.............................................
Dated this the 6th day of April, 2010.
J U D G M E N T
This appeal is preferred against the order of the
Workmen’s Compensation Commissioner, Kannur in
W.C.C.No.247/1993. After hearing the learned counsel for
the appellant for some time, I felt that the amount involved
in the appeal is too low and therefore there is no need to
consider the appeal on merit as there is no substantial
question involved.
So without expressing anything on merit, I am inclined
to dismiss the appeal. I do so.
M.N. KRISHNAN, JUDGE
cl
: 2 :