Kerala High Court
State Of Kerala vs Celine on 14 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 885 of 2008()
1. STATE OF KERALA, REP. BY THE DISTRICT
... Petitioner
Vs
1. CELINE,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :14/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.Nos. 885 & 1305/2008
------------------------
Dated this the 14th day of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
It is conceded by the learned senior Government Pleader
Smt.Latha T.Thankappan that enhancement granted in these
appeals has been approved by this court in L.A.A. No.537/2007.
The Government Pleader submits that some mistakes have been
crept in while awarding additional amount under Section 23 (1A).
Giving liberty to the Government to move the Reference
Court itself for correction of such mistakes under Sections 152 &
153 of the CPC, we dismiss these appeals without costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk