Kerala High Court
State Of Kerala Represented By The vs Rubeena on 23 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 456 of 2009()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER, P.W.D.ROADS,
Vs
1. RUBEENA, D/O.MAMMED KUTTY,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :23/05/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.NOS.456 & 499 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of May, 2009
JUDGMENT
Pius.C.Kuriakose, J.
The Registry reports that appeal has been preferred against
Ext.A2 only the claimant. Under the above circumstances, there is
justification for proceeding as though Ext.A2 is binding on the
Government. These appeals will stand dismissed in view of the finality
attained by Ext.A2 as against the government.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.