High Court Kerala High Court

Union Of India vs Smt. Jolly Mathen on 13 June, 2007

Kerala High Court
Union Of India vs Smt. Jolly Mathen on 13 June, 2007
       

  

  

 
 
  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