High Court Kerala High Court

State Of Kerala Rep. By The Special vs Kolancherry Vasu on 7 October, 2008

Kerala High Court
State Of Kerala Rep. By The Special vs Kolancherry Vasu on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1664 of 2008()


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

                        Vs



1. KOLANCHERRY VASU,(DIED)
                       ...       Respondent

2. THANKAM, W/O. LATE KOLANCHERRY VASU,

3. K.VAKSAKAM W/O. CHANDRAN, NARANGATTU

4. K.BABY, W/O. KRISHNANKUTTY,

5. K.REMESH, S/O. KOLENCHERY VASU,

6. K. SURESH, S/O. KOLENCHERY VASU,

7. K.ANILA, W/O. MURALIKRISHNA,

8. INDIAN OIL CORPORATION LTD. FEROKE.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :07/10/2008

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.
              -----------------------------------------
                    L.A.A.No.1664 of 2008 &
                  C.M.Appln.No.1762 of 2008
              -----------------------------------------
           Dated this the 7th day of October, 2008

                            JUDGMENT

Kurian Joseph,J.

C.M.Appln.No.1762 of 2008 is an application to

condone the delay of 99 days in filing the appeal. On merits it is

seen that the acquisition is for the purpose of setting up a bulk

petroleum storage depot for IOC at Feroke. It is not in dispute

that the land value fixed by the reference court in all the

connected matters covered by the common judgment has

become final. Therefore, there is no merit in the appeal. Hence

the application and the appeal are dismissed. I.A.No.3817/2008

is also dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————
L.A.A.No.1664 of 2008

—————————-

JUDGMENT

7th October, 2008