IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1731 of 2008()
1. THE SPL.TAHSILDAR, LA, RAILWAYS
... Petitioner
Vs
1. SMT.THANKAMANI, W/O. BALAKRISHNAN
... Respondent
2. THE DEPUTY CHIEF ENGINEER
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.E.D.GEORGE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/08/2009
O R D E R
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
L.A.Appeal No.1731 of 2008
-------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
Pius C.Kuriakose,J.
Though Smt.Rekha C.Nair, the learned Government
Pleader, Sri.E.D.George, the learned counsel for the
claimant/first respondent and Sri.M.C.Cherian, the learned
senior standing counsel for the Railway have addressed very
strenuous submissions before us, having gone through the
impugned judgment and having made a re-appraisal of the
evidence, we are of the view that the enhancement granted by
the learned subordinate judge is by no means excessive. We
do not find any warrant for interference. The appeal stands
dismissed, but without any order as to cost.
PIUS C.KURIAKOSE,
JUDGE
K.SURENDRA MOHAN,
JUDGE
css/