IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1216 of 2005()
1. STATE OF KERALA,
... Petitioner
Vs
1. BEENA MENON, D/O. SYAMALA MENON,
... Respondent
2. UMA MENON, D/O. SYAMALA MENON,
3. RADHIKA MENON,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.N.NANDAKUMARA MENON
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :11/12/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------------
L.A.A. NOs. 1216, 1271 & 1334 OF 2005 &
L.A.A. NOs. 11, 68, 117, 184, 223, 591
& 760 OF 2006
AND
C.M. Appln. Nos. 1696, 1752 &
1832 OF 2005 &
C.M. Appln. Nos. 19, 70, 149,
231, 287, 1002 & 1305 OF 2006
-----------------------------------------
Dated this the 11th day of December, 2007.
J U D G M E N T
Kurian Joseph, J.
C.M. Appln. Nos. 1696, 1752 & 1832 OF 2005 &
C.M. Appln. Nos. 19, 70, 149, 231, 287, 1002 & 1305 OF 2006
These are applications for condonation of delay in filing the
appeals in respect of the acquisition for widening of M.G.Road at
Pazhavangadi to overbridge at Trivandrum. The land value fixed
by the reference court is at the rate of Rs.17,31,306/- per Are.
2. It is brought to our notice that there is no appeal against
the relied on judgment in L.A.R. No. 226/1998. Therefore, the
applications for condonation of delay are dismissed. Accordingly,
the appeals are also dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NOs. 1216, 1271 &
1334 OF 2005 &
L.A.A. NOs. 11, 68, 117, 184,
223, 591 & 760 OF 2006
J U D G M E N T
11.12.2007