High Court Kerala High Court

The Special Tahsildar (La) vs Mavilakkandy Bhaskaran on 6 October, 2008

Kerala High Court
The Special Tahsildar (La) vs Mavilakkandy Bhaskaran on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1821 of 2008()


1. THE SPECIAL TAHSILDAR (LA), THALASSERY.
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, PWD ROADS SUB

                        Vs



1. MAVILAKKANDY BHASKARAN.
                       ...       Respondent

2. KAVUNGAL YESODHA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/10/2008

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.
               ----------------------------------------------
                     L.A.A. No.1821 of 2008
               ----------------------------------------------
                    Dated 6th October, 2008.

                           J U D G M E N T

Kurian Joseph, J.

C.M.Application No.1890/08 : There is a delay of 255 days in filing

the appeal.

The appeal is filed by the State aggrieved by the

fixation of land value by the reference court, Sub Court,

Thalassery. The acquisition is for Chovva-Nadal Bye pass Road.

It is seen that connected matters (L.A.A. Nos.661 & 844 of 2008)

have already been dismissed by this court. Therefore, there is no

reason to condone the delay and hear the appeal on merits. The

delay petition as well as the appeal are dismissed.

I.A.No. 4110/08 : Dismissed.

KURIAN JOSEPH, JUDGE.

K.T.SANKARAN, JUDGE.

tgs

KURIAN JOSEPH &

K.T.SANKARAN, JJ

———————————————-

L.A.A. No.1821 of 2008

———————————————-

J U D G M E N T

Dated 6th October, 2008.