High Court Kerala High Court

State Of Kerala vs Sarojini Amma on 15 October, 2009

Kerala High Court
State Of Kerala vs Sarojini Amma on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 110 of 2003()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. SAROJINI AMMA,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

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

 Dated :15/10/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                     L.A.A.No. 110 OF 2003
                      ------------------------

             Dated this the 15th day of October, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

Having gone through the impugned judgment, we are of the

view that the enhancement granted is quite reasonable and is

justified on the basis of the evidence on record. It is brought to

our notice by the learned counsel for the claimant that L.A.A.

No. 652/2003 preferred by the Government against the judgment

in connected matters was dismissed approving the rate granted

under the impugned judgment. For both these reasons, this

appeal will stand 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. 110 OF 2003

————————

JUDGMENT

15th October, 2009