High Court Kerala High Court

State Of Kerala vs Krishnan Gangadharan on 13 October, 2009

Kerala High Court
State Of Kerala vs Krishnan Gangadharan on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1642 of 2002()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. KRISHNAN GANGADHARAN,
                       ...       Respondent

2. N.T.P.C. LTD., KAYAMKULAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :13/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      -----------------------

                    L.A.A.No. 1642 OF 2002

                      ------------------------

             Dated this the 13th day of October, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

We do not find any merit in this appeal, since enhancement

granted by the Reference Court is only by 100%. Even the

requisitioning authority decided not to go in for appeal in cases

where enhancement is upto 150%. Hence this appeal is

dismissed. No costs.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk

WPC.No. 2

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

————————
L.A.A.No. 1642 OF 2001

————————

JUDGMENT

13th October, 2009