High Court Kerala High Court

Indian Oil Corporation Ltd vs Perinthody Sudha on 2 June, 2009

Kerala High Court
Indian Oil Corporation Ltd vs Perinthody Sudha on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1277 of 2008(D)


1. INDIAN OIL CORPORATION LTD.,
                      ...  Petitioner

                        Vs



1. PERINTHODY SUDHA, PERINTHODY HOUSE
                       ...       Respondent

2. SPECIAL TAHSILDAR(LA),

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SRI.THOMAS ANTONY

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :02/06/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       ------------------------
                      L.A.A.No.1277 of 2008
                       ------------------------

              Dated this the 2nd day of June, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

It is fairly conceded by the learned counsel for the appellant

that this court by dismissing the appeal in connected matters

already approved the rate of enhancement granted under the

impugned judgment in similar cases.

Under the above circumstances, we do not find any warrant

for entertaining this appeal. The appeal will stand dismissed.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk