IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 41 of 2007()
1. STATE OF KERALA
... Petitioner
Vs
1. GOMATHY,
... Respondent
2. S.REGHUNATHAN,
3. S.SANTHAKUMAR,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER
Dated :16/01/2007
O R D E R
KURIAN JOSEPH & A.K.BASHEER,JJ.
-----------------------------------------
C.M.Appln.No.53 of 2007
in L.A.A.No.41 of 2007
-----------------------------------------
Dated this the 16th day of January, 2007
O R D E R
Kurian Joseph,J.
This is a petition to condone the delay of 282 days in filing the
appeal against the judgment and decree in L.A.R.No.257/1998 on the
file of the Sub Court, Thiruvananthapuram. Not only that there is no
satisfactory explanation for the delay. On merits also we do not find
much scope to interfere in the judgment. The reference court has only
given 40% enhancement which in the circumstances appears to be
reasonable also since the acquisition was for the purpose of
construction of Kazhakkottom-Kovalam Bye-pass. The delay
condonation petition is dismissed.
(KURIAN JOSEPH, JUDGE)
(A.K.BASHEER, JUDGE)
ahg.
KURIAN JOSEPH & A.K.BASHEER,JJ.
—————————————–
L.A.A.No.41 of 2007
—————————————–
Dated this the 16th day of January, 2007
JUDGMENT
Kurian Joseph,J.
In view of the dismissal of the petition for condonation of delay,
this appeal is also dismissed.
(KURIAN JOSEPH, JUDGE)
(A.K.BASHEER, JUDGE)
ahg.