High Court Kerala High Court

The Special Tahsildar vs K.V.Vellakunhi @ Bhaskaran on 12 December, 2007

Kerala High Court
The Special Tahsildar vs K.V.Vellakunhi @ Bhaskaran on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1584 of 2007()


1. THE SPECIAL TAHSILDAR,
                      ...  Petitioner
2. THE DISTRICT COLLECTOR, KASARGOD.

                        Vs



1. K.V.VELLAKUNHI @ BHASKARAN
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :12/12/2007

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID,JJ.
           ----------------------------------------------------------------
                 C.M. APPLICATION NO. 1943 OF 2007
                                         IN
                          L.A.A. NO. 1584 OF 2007
           ----------------------------------------------------------------

                 Dated this the 12th day of December, 2007

                                  JUDGMENT

Kurian Joseph, J.

C.M. Application No.1943 of 2007 is an application to condone the

delay of 481 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. 28 of 2004 on the file

of the Sub Court, Kasaragod. Acquisition was for doubling the railway

track from Trikaripur to Uppala. It is brought to our notice that the relied

on judgment has become final since there is no appeal. Therefore, the

application and the appeal are dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

L.A.A.NO

JUDGMENT

4TH DECEMBER, 2007