High Court Kerala High Court

State Of Kerala Rep. By vs U.Sathi on 21 May, 2008

Kerala High Court
State Of Kerala Rep. By vs U.Sathi on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 856 of 2008(D)


1. STATE OF KERALA REP. BY
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION

                        Vs



1. U.SATHI, W/O.LATE KALLAN KUNIYIL VASU
                       ...       Respondent

2. ROOPESH K.K., S/O.LATE K. VASU

3. SHEEBA K.K., D/O.LATE K. VASU

4. SHEEJA K.K., D/O.LATE K. VASU

5. MANAGER, CO-OPERATIVE URBAN BANK LTD.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :21/05/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
                -----------------------------------------
                       L.A.A.No.856 of 2008 &
                    C.M.Appln.No.918 of 2008
                -----------------------------------------
               Dated this the 21st day of May, 2008

                              JUDGMENT

Kurian Joseph,J.

C.M.Appln.No.948 of 2008: This is an application to condone the

delay of 194 days in filing the appeal. On merits it is seen that the

appeal is filed against the judgment and decree in L.A.R.No.69/2004

on the file of the Sub Court, Thalassery. The acquisition is for the

purpose of Thalassery-Mahe by-pass. The reference court has fixed

the land value at the rate of Rs.17,500/- per cent, which has already

been sustained by this Court in several cases. Therefore, the

application for condonation of delay and the appeal are dismissed.

I.A.No.1929/2008 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————

L.A.A.No.856 of 2008 &
C.M.Appln.No.918 of 2008

—————————-

JUDGMENT

21st May, 2008