IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 226 of 2006()
1. UNION OF INDIA, REP. BY ITS
... Petitioner
2. SOUTH EASTERN COAL FIELDS LTD.,
3. THE PERSONAL MANAGER, SOUTH EASTERN
4. DIRECTOR PERSONAL, SOUTH EASTERN COAL
5. THE CHIEF GENERAL MANAGER,
Vs
1. SMT. JOLLY MATHEN, W/O. LATE K.M. MATHEN
... Respondent
For Petitioner :SHRI P.SADASIVAN NAIR (SR.)
For Respondent :SRI.R.SREERAJ
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.226 of 2006
========================
Dated this the 13th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
A memo is filed by counsel for the appellants stating that the
monetary compensation due to the respondent will be paid with effect
from 1.2.1996 and that the appeal can be disposed of accordingly.
Memo is recorded and the Writ Appeal is disposed of. Judgment of the
learned single Judge is modified accordingly.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 13/6