IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 238 of 2006(D)
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. K.V.SAIDU MOHAMMED POOKOYA THANGAL,
For Petitioner :SRI.JOBY CYRIAC, SC, KSIDC
For Respondent :SRI.DINESH MATHEW J.MURICKEN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :08/07/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
L.A.A.No.238 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of July, 2009
JUDGMENT
Pius.C.Kuriakose, J.
No representation for the appellant. We have gone through the
impugned judgment. We find that the findings entered therein are
founded on evidence. It is relying on the judgment of the same court in
L.A.R.No.60/99 that the learned Subordinate Judge granted
enhancement to the claimants. It is seen from the judgment of this
court in L.A.A.No.252/05 that the judgment in L.A.R.No.60/99 has
been approved by this court. For all these reasons, the appeal will
stand dismissed.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.