Kerala High Court
State Of Kerala vs Chandrikammal on 28 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 279 of 2006(D)
1. STATE OF KERALA,
... Petitioner
Vs
1. CHANDRIKAMMAL,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.RAJEEV V.KURUP
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :28/01/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 279 OF 2006
&
C.M. APPLICATION NO. 390 OF 2006
----------------------------------------------------------------
Dated this the 28th day of January, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No.390 of 2006 is an application to condone the
delay of 360 days in filing the appeal. The acquisition is for Muvattupuzha
Valley Irrigation Project. Enhancement is only 60%. Such enhancement
has been sustained by this Court in several cases. Therefore, the application
and the appeal are dismissed. I.A. No.843 of 2006 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. .NO
JUDGMENT
28th JANUARY, 2008