IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2018 of 2008(D)
1. STATE OF KERALA, REP. BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER, (NH DIVISION),
Vs
1. K.BHAI, CHITTAZHAKALATHU VEEDU,
... Respondent
2. S.SOMAN, CHITTAZHAKALATHU VEEDU,
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 :01/10/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
L. A. A. No.2018 of 2008
------------------------------------------------
Dated this the 1st day of October, 2009
JUDGMENT
Pius C. Kuriakose, J
By our order dt.29/09/09, we found that the
court below was justified in placing reliance on Ext.A1
for the purpose of granting enhancement to the
claimants. The Registry now reports to us that Ext.A1
has attained finality in the sense that no appeal was
preferred by anybody against Ext.A1. Under the above
circumstances, we are not inclined to entertain this
appeal. The appeal is accordingly, dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-