IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 152 of 2008()
1. STATE OF KERALA, (SPECIAL TAHSILDAR
... Petitioner
2. THE EXECUTIVE ENGINEER, PWD NH DIVISION,
Vs
1. PREMAKUMARI, @ PREMA NAIR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.B.JAYASANKAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :29/05/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, J J
..................................................................................
LAA.NO.152 OF 2008
................................................................................
Dated this 29th day of May 2009
JUDGMENT
PIUS C.KURIAKOSE, J
By the order dated 27.05.2009 we found that the reliance
placed by the learned Subordinate Judge on Ext.A3 Judgment for
granting enhancement to the claimant was justified. The Registry
reports to us that LAA.Nos.1035/07 & 505/08, preferred against
Ext.A3 has been dismissed by this court. There is no reasons for
admitting this appeal. This appeal will stands dismissed in limine.
PIUS C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
RAV