High Court Kerala High Court

The Managing Director vs The State Of Kerala on 14 June, 2010

Kerala High Court
The Managing Director vs The State Of Kerala on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1486 of 2009()


1. THE MANAGING DIRECTOR, KERALA WATER
                      ...  Petitioner
2. K.T. BABU, KUMBILIL HOUSE,

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE MANAGING DIRECTOR, KERALA WATER

                For Petitioner  :SMT.S.AMBIKA DEVI

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :14/06/2010

 O R D E R
        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                   ----------------------------------

                    L.A.A. No.1486 of 2009

                   ----------------------------------

              Dated this the 14th day of June, 2010


                         J U D G M E N T

———————-

Pius C.Kuriakose,J.

Delay is condoned since we are in a position to

decide the appeal in favour of the contesting claimant/

respondent. According to us, this appeal is a surplusage.

Against the judgment which is impugned in this appeal, State

preferred L.A.A.No.927/2009 and obviously the present

appellant was also a party to that appeal. That appeal was

dismissed by us by our judgment dt. 25.2.2010 finding that

the enhancement granted under the impugned judgment is

reasonable. In view of that judgment this appeal is dismissed

as a surplusage.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb