High Court Kerala High Court

M.K.Kumaran vs E.S.I.Corporation on 17 July, 2007

Kerala High Court
M.K.Kumaran vs E.S.I.Corporation on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1100 of 1996(B)



1. M.K.KUMARAN.
                      ...  Petitioner

                        Vs

1. E.S.I.CORPORATION.
                       ...       Respondent

                For Petitioner  :SRI.M.V.JOSEPH

                For Respondent  :SRI.T.V.AJAYAKUMAR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/07/2007

 O R D E R

J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.

—————————-
M.F.A. No. 1100 of 1996

—————————-
Dated this the 17th day of July, 2007

Judgment

Koshy, J.

This appeal was admitted as early as on

7.7.1997. It is submitted that the appellant died in the

year 1990. So far, impleadment was not done. The E.I.

court, after certain findings, only directed the

Corporation to make the assessment. If the assessment is

not agreeable, it is for the legal representatives to

challenge the assessment. This appeal is dismissed as

abated.

J.B.KOSHY
JUDGE

T.R.RAMACHANDRAN NAIR
JUDGE

vaa

M.F.A.No./2000 2

J.B. KOSHY AND
T.R.RAMACHANDRAN NAIR, JJ.

————————–

M.F.A.NO.1100/96

————————–

JUDGMENT

Dated:17th July, 2007