Kerala High Court
State Of Kerala vs Sri.Babu George on 17 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1715 of 2002()
1. STATE OF KERALA
... Petitioner
Vs
1. SRI.BABU GEORGE, KANNADIKKARA VEEDU,
... Respondent
2. SMT.MARYKUTTY BABU, KANNADIKKARA VEEDU,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MATHEWS J.NEDUMPARA
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :17/08/2007
O R D E R
J.B.KOSHY & V.GIRI, JJ.
-------------------------------------
L.A.A.No.1715 OF 2002
-------------------------------------
Dated 17th August, 2007
JUDGMENT
Koshy,J.
This appeal is filed by the State against the
award of the reference court. The reference court awarded
enhancement of compensation relying on Ext.A1 judgment
passed in L.A.R.No.64 of 1998. Government Pleader fairly
submitted that the above judgment has become final. In the
above circumstances, there is no merit in the appeal.
The appeal is dismissed.
J.B.KOSHY
JUDGE
V.GIRI
JUDGE
tks