High Court Kerala High Court

State Of Kerala vs Radha Bai on 26 February, 2009

Kerala High Court
State Of Kerala vs Radha Bai on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 881 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. RADHA BAI,
                       ...       Respondent

2. SREENIVAS,

3. NARASIMHA,

4. VENUGOPAL,

5. GENERAL MANAGER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.B.RENJITHKUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/02/2009

 O R D E R
               M.SASIDHARAN NAMBIAR,J.

               ------------------------------------------
                C.M.APPL.NO.1022 OF 2007
                                 and
                  L.A.APP.NO.881 OF 2007
               ------------------------------------------

                Dated       26th February 2009


                           JUDGMENT

This petition is filed to condone the delay

of 393 days in filing the appeal. Appeal is filed

against the enhanced compensation granted in

L.A.R.18/2000. Acquisition was for N.T.P.C, Kayamkulam.

Learned counsel appearing for 5th respondent, the

requisition authority submitted that requisition

authority is not challenging the award as the

enhancement granted is less than 150% of the

compensation awarded and in such circumstances, appeal

may be closed. In view of the submission made by the

requisition authority, I find no reason to condone the

delay. The petition is dismissed. Consequently appeal

is also dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

ORDER ON I.A.NO.1022/07 IN LAA 881/07

DISMISSED

26/2/2009
SD/-M.SASIDHARAN NAMBIAR,JUDGE.

//True copy//

PA to Judge.