Kerala High Court
The Kerala State Electricity … vs Jameela on 18 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 340 of 2005()
1. THE KERALA STATE ELECTRICITY BOARD,
... Petitioner
Vs
1. JAMEELA, W/O.KAREE, MUNDAKKAL HOUSE,
... Respondent
For Petitioner :SRI.JOSE J.MATHEIKEL, SC, KSEB
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/08/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
C.R.P.No.340 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 18th August, 2007
ORDER
The strenuous submissions of the learned counsel for the
petitioner notwithstanding, I do not find any infirmity and much less
any jurisdictional infirmity justifying interference with the order
passed by the Additional District Judge, Thodupuzha awarding a
consolidated amount of Rs.15,065/- to the petitioner together with
interest. I confirm the impugned order with the slight modification
that the post-award interest will be reduced from 9% to 6%.
The C.R.P. is disposed of as above. No costs.
srd PIUS C.KURIAKOSE, JUDGE