IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1128 of 2010()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
2. THE EXECUTIVE ENGINEER,NH(B) DIVISION,
Vs
1. METHIAN PILLAI,S/O.AHAMMED,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :08/10/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
C.M.Application No.1732 of 2010 &
L.A.A.No.1128 of 2010
----------------------------------------
Dated this the 8th day of October 2010
J U D G M E N T
K.M.JOSEPH,J
This is an application to condone the delay of 38 days in
filing the appeal. We have heard the learned Government
Pleader also on the merits of the matter. The Reference Court
has granted an enhancement of 60% over and above the land
value granted by the Land Acquisition Officer.
2. The learned Government Pleader brings to our notice
the decision of this Court in L.A.A.No.1097/2010 wherein this
Court has approved the same rate in respect of similar lands. In
such circumstances, we are not inclined to condone the delay.
3. The application to condone the delay is hence
dismissed. Consequently, the appeal will stand dismissed.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
No. of 2010 2
No. of 2010 3
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010