High Court Kerala High Court

State Of Kerala vs P.Krishna Kumari on 17 February, 2010

Kerala High Court
State Of Kerala vs P.Krishna Kumari on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 925 of 2009()


1. STATE OF KERALA, REP. BY DISTRICT
                      ...  Petitioner

                        Vs



1. P.KRISHNA KUMARI, PARAYANGAT HOUSE,
                       ...       Respondent

2. INDIRA, PARAYANGAT HOUSE, NEAR

3. P.KISHORE, PARAYANGAT HOUSE,

4. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOBY JACOB PULICKEKUDY

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/02/2010

 O R D E R
       PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                  ----------------------------------

                    L.A.A. No.925 of 2009

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

           Dated this the 17th day of February, 2010


                        J U D G M E N T

———————-

Pius C.Kuriakose,J.

Our attention is drawn by the senior Government

Pleader Smt.Latha T. Thankappan to the judgment of this

court in LAA.449/2008. A copy of the judgment is placed

before us. It is seen from the judgment that enhancement at

the rates granted under the impugned judgment in a

connected matter has been approved by this court by

dismissing the State appeal. Hence this appeal is dismissed.

No costs.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb