High Court Kerala High Court

State Of Kerala Rep.By The … vs Raghavan on 26 May, 2008

Kerala High Court
State Of Kerala Rep.By The … vs Raghavan on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 771 of 2008()


1. STATE OF KERALA REP.BY THE DISTRICT
                      ...  Petitioner

                        Vs



1. RAGHAVAN, S/O.KUMARAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :26/05/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    L.A.A.No.771 of 2008 &
                   C.M.Appln.No.879/2008
              -----------------------------------------
            Dated this the 26th day of May, 2008

                            JUDGMENT

Kurian Joseph,J.

C.M.Appl.No.879/2008 is a petition for condoning the

delay of 58 days in filing the appeal. On merits it is seen that the

appeal is filed against the judgment and decree in

L.A.R.No.199/2004 on the file of the Sub Court, Kottayam. The

acquisition is for the purpose of M.V.I.P. It is seen that the

enhancement is only at the rate of 65%. It is brought to our

notice that in several cases this court has sustained the

enhancement upto 65%. Therefore, the application and the

appeal are dismissed. I.A.No.1835/2008 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

OP NO. -:2:-

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
L.A.A.No.771 of 2008 &
C.M.Appln.No.879/2008

—————————-

JUDGMENT

26th May, 2008