High Court Kerala High Court

National Thermal Power … vs Mr. Kochu Kunju on 16 February, 2009

Kerala High Court
National Thermal Power … vs Mr. Kochu Kunju on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 658 of 2005()


1. NATIONAL THERMAL POWER CORPORATION LTD.,
                      ...  Petitioner

                        Vs



1. MR. KOCHU KUNJU, KAIPPALLIL,
                       ...       Respondent

2. MAYA, KAIPPALLIL, KANJOOR,

3. MANJU, KAIPPALLIL, KANJOOR,

4. SOBHA, KAIPPALLIL, KANJOOR,

5. SUBHA, KAIPPALLIL, KANJOOR,

6. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SHAFIK M.ABDULKHADER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :16/02/2009

 O R D E R

JUSTICE K.PADMANABHAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
===============================
L.A.A.No.658 of 2005
===============================
Dated this the 16th day of February, 2009

AWARD

Heard both sides. It is submitted that the matter is settled

as withdrawn. In the result, L.A.A is disposed of as settled as

withdrawn. The full court fee shall be refunded to the appellant.

K.PADMANABHAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

dvs

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+LA.App..No. 172 of 2002()

#1. STATE OF KERALA.

… Petitioner

Vs

$1. ANNAMMA MATHEW, MAPPILASSERIL,
… Respondent

2. NATIONAL THERMAL POWER CORPORATION,

! For Petitioner :GOVERNMENT PLEADER

^ For Respondent :SRI.SATHISH NINAN

*Coram
The Hon’ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :16/02/2009

: O R D E R
JUSTICE K.PADMANABHAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
===============================
L.A.A.No.172 of 2002
===============================
Dated this the 16th day of February, 2009

AWARD

Heard both sides. It is submitted that the matter is settled

as withdrawn. In the result, L.A.A is disposed of as settled as

withdrawn.

K.PADMANABHAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

dvs