IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 380 of 2008()
1. STATE OF KERALA,
... Petitioner
2. THE EXECUTIVE ENGINEER,
Vs
1. MAROLI KAVUMKAL RAJAN,
... 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 :28/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 380 OF 2008
&
C.M. APPLICATION NO.383 OF 2008
----------------------------------------------------------------
Dated this the 28th day of February, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No. 383 of 2008 is an application to condone
the delay of 471 days in filing the appeal. The appeal is filed against the
judgment and decree in L.A.R. No.130 of 2003 on the file of the Additional
Sub Court, Thalassery. Acquisition is for the formation of Thalassery-
Mahe bye pass road. It is seen that in similar cases, this Court has sustained
the land value at Rs.17,500/- per cent and one such case is L.A.A.No.142 of
2007 and connected cases. Therefore, the application and the appeal are
dismissed. I.A. No.840 of 2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. NO.380/2008
JUDGMENT
28TH FEBRUARY, 2008