IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2183 of 2008()
1. SPECIAL TAHSILDAR (LA),THALASSERY
... Petitioner
2. THE EXECUTIVE ENGINEER, PWD ROAD
Vs
1. V.V.CHANDRASEKHARAN, S/O.M.K.K.NAMBIAR,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/12/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.No.2183 of 2008 &
C.M.Appln.No.2239/2008
-----------------------------------------
Dated this the 4th day of December, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.2239/2008: This is an application for
condoning the delay of 321 days in filing the appeal. The
acquisition is for the purpose of Chovva Nadal Bye Pass Road. It
is seen that the relied on judgment in L.A.R.No.175/1999 has
become final in view of the judgment in L.A.A.No.256/2004.
Therefore, the application and the appeal are dismissed.
I.A.No.4905/2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.No.2183 of 2008 &
C.M.Appln.No.2239/2008
—————————-
JUDGMENT
4th December 2008