High Court Kerala High Court

State Of Kerala Represented By The vs Ammini Jose on 2 January, 2009

Kerala High Court
State Of Kerala Represented By The vs Ammini Jose on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2414 of 2008()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. AMMINI JOSE, W/O.JOSE ROSE GARDEN,
                       ...       Respondent

2. THE MANAGING DIRECTOR, K.S.I.D.C,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.D.KRISHNANKUTTY PILLAI

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/01/2009

 O R D E R
         PIUS.C.KURIAKOSE & HARUN-UL-RASHID, JJ.
                      ------------------------
      C.M.APPL.2484/2008 & L.A.A.No.2414 OF 2008
                      ------------------------
            Dated this the 2nd day of January, 2009

                           JUDGMENT

PIUS C.KURIAKOSE, J.

It is conceded both by the learned Government Pleader and

by the learned counsel for the second respondent – requisitioning

authority that enhancement at the rate granted by the reference

court under the impugned judgment has been confirmed by this

court as well as by the Supreme Court.

Under the above circumstances, delay petition will stand

dismissed and the appeal will stand rejected.

PIUS.C.KURIAKOSE,JUDGE

HARUN-UL-RASHID, JUDGE
dpk

WPC.No. 2

PIUS.C.KURIAKOSE,JUDGE

HARUN-UL-RASHID, JUDGE
dpk