Kerala High Court
Inland Waterways Authority Of … vs Sajitha on 18 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2112 of 2008()
1. INLAND WATERWAYS AUTHORITY OF INDIA,
... Petitioner
Vs
1. SAJITHA, W/O. REGHU, INDIRA BAI BHAVAN
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.SANTHARAM, SC, IWAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :18/01/2010
O R D E R
PIUS C. KURIAKOSE & C.K. ABDUL REHIM, JJ.
-------------------------
L.A.A No.2112 of 2008
--------------------------
Dated this the 18th January, 2010
J U D G M E N T
PIUS C. KURIAKOSE, J.
It is fairly conceded by the learned counsel for the
appellant-Requisitioning Authority that enhancement at
the rate granted under the impugned judgment has already
been approved by this Court in various judgments.
Recording the above submission, we dismiss this appeal.
We make it clear that if any respondents comes up in
appeal against the impugned judgment, it will be open to
the appellant to resist that appeal on the basis of the
various grounds raised in this Memorandum of Appeal.
PIUS C. KURIAKOSE,JUDGE
C.K. ABDUL REHIM,JUDGE
ma
2
3
4
5