High Court Kerala High Court

K.S.E.Board vs Maliyontavida Moosa Haji on 2 July, 2008

Kerala High Court
K.S.E.Board vs Maliyontavida Moosa Haji on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1419 of 2001(E)



1. K.S.E.BOARD
                      ...  Petitioner

                        Vs

1. MALIYONTAVIDA MOOSA HAJI
                       ...       Respondent

                For Petitioner  :SRI. ASOK M.CHERIYAN, SC, KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                       -------------------------------

                          C.R.P.No.1419 of 2001

                       -------------------------------

                      Dated this the 2nd July, 2008.

                                O R D E R

This revision petition is filed challenging the enhanced

compensation granted by Additional District Court, Thalassery, in O.P.

(Ele) No. 518/1999. The learned District Judge disposed that petition

along with O.P.(Ele) Nos.521, 524, 558, 574, 618 and 767 of 1999.

C.R.P.No.1721/2002, was preferred against the very same common

order in O.P.(Ele) No.558/1999. As per order dated 16.1.2008, this

Court allowed the revision and remanded the case back to the District

Court, taking note of the fact that connected matters were remanded

in view of the decision of the Apex Court in KSEB v. Livisha (2007 (3)

KLT 1), the common order was set aside and the case was remanded

to the District Court for fresh disposal.

2. In such circumstances, revision is allowed. The order

in O.P.(Ele) No.518/99 is also set aside, and the case is remanded to

the District Court for fresh disposal, in accordance with law. Parties

are permitted to adduce further evidence.

CRP No.1419/2001

2

Parties are directed to appear before the Additional

District Court, Thalassery, on 5.8.2008.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.