IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 333 of 2004()
1. STATE OF KERALA,
... Petitioner
Vs
1. PANKAJAKSHI CHANNATHY,
... Respondent
2. RADHAKRISHNAN,
3. P.INDIRA,
4. R.KRISHNAMOORTHY,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :24/06/2009
O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
=================================
L.A.A.No.333 of 2004
=================================
Dated this the 24th day of June, 2009
AWARD
We have discussed the matter with the Government Pleader
and the counsel appearing for the NTPC. This appeal is filed by
the government on behalf of the NTPC against the enhancement
granted by the court below. Government Pleader submitted on
behalf of the State that this appeal is being withdrawn as the
enhancement ordered by the court below is within the norms
fixed by the NTPC. Therefore, the appeal is closed as
withdrawn. Court fee if any paid shall be refunded as per the
rules.
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs