Kerala High Court
State Of Kerala Rep.By The … vs J.Joseph on 26 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 655 of 2009(C)
1. STATE OF KERALA REP.BY THE DISTRICT
... Petitioner
Vs
1. J.JOSEPH, S/O.JOHN,
... Respondent
2. SUMATHY, W/O.JOSEPH,
3. THE SECRETARY, CITY CORPORATION,
For Petitioner :ADDL.ADVOCATE GENERAL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :26/06/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
L.A.A.No.655 OF 2009
------------------------
Dated this the 26th day of June, 2009
JUDGMENT
Pius C.Kuriakose, J.
Having gone through the impugned judgment, we are of the
view that the learned Subordinate Judge was justified in relying
on Ext.A3 judgment for granting enhancement to the
respondents claimants. At this juncture, a copy of the our
judgment in L.A.A. No.553/2009 is brought to our notice. It is
seen from that judgment that appeal against Ext.A3 has been
decided against the Government. Hence, this appeal will stand
dismissed.
PIUS.C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk