High Court Kerala High Court

The National Thermal Power … vs Mathew John on 24 June, 2009

Kerala High Court
The National Thermal Power … vs Mathew John on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1021 of 2003()


1. THE NATIONAL THERMAL POWER CORPORATION
                      ...  Petitioner

                        Vs



1. MATHEW JOHN, CHARUTHITTAYIL VEETTIL,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY CHIEF

                For Petitioner  :SRI.V.J.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :24/06/2009

 O R D E R
             JUSTICE T.K.CHANDRASEKHARA DAS
           (RETD. JUDGE, HIGH COURT OF KERALA)
                               &
                  SRI.U.K.RAMAKRISHNAN
       (SENIOR ADVOCATE, HIGH COURT OF KERALA)
     =================================
                    L.A.A.No.1021 of 2003
     =================================
              Dated this the 24th day of June, 2009

                            AWARD


     Counsel appearing for the appellant submits that he is

withdrawing the appeal.    Therefore, the appeal is closed as

withdrawn. Court fee paid by the appellant shall be refunded as

per the rules.



                                T.K.CHANDRASEKHARA DAS
                        (RETD. JUDGE, HIGH COURT OF KERALA)




                                  U.K.RAMAKRISHNAN
                  (SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+LA.App..No. 1104 of 2002()


#1. STATE OF KERALA
                      ...  Petitioner

                        Vs



$1. ETTI GEEVARGHESE, (DIED) KUZHIKKALA
                       ...       Respondent

2. PONNAMMA, KUZHIKKALA PUTHEN VEEDU,

3. G.MATHEW, KUZHIKKALA PUTHEN VEEDU,

4. G.KOSHY, KUZHIKKALA PUTHEN VEEDU,

5. N.T.P.C.LTD. REPRESENTED BY

!                For Petitioner  :GOVERNMENT PLEADER

^                For Respondent  :SRI.P.R.RAMACHANDRA MENON

*Coram
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

% Dated :24/06/2009

: O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
=================================
L.A.A.No.1104 of 2002
=================================
Dated this the 24th day of June, 2009

AWARD

We have discussed the matter with the Government Pleader

and the counsel appearing for the NTPC. This appeal is filed by

the government on behalf of the NTPC against the enhancement

granted by the court below. Government Pleader submitted on

behalf of the State that this appeal is being withdrawn as the

enhancement ordered by the court below is within the norms

fixed by the NTPC. Therefore, the appeal is closed as

withdrawn. Court fee if any paid shall be refunded as per the

rules.

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs