IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1850 of 2008()
1. STATE OF KERALA
... Petitioner
Vs
1. SRI.K.P.VAIDHYANATHAN, SREE NIVAS
... Respondent
2. THE MANAGING DIRECTOR, KINFRA
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.No.1850 of 2008 &
C.M.Appln.No.1905 of 2008
-----------------------------------------
Dated this the 7th day of October, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.1905/2008 is an application for
condonation of delay of 564 days in filing the appeal. On merits
it is seen that the appeal is filed by the State aggrieved by the
fixation of land value by the reference court, Sub Court,
Ernakulam. The acquisition is for KINFRA. The extent involved is
3.24 Ares. This court, by judgment dated 17-7-2008 in
L.A.A.No.310/2007 and connected cases, dismissed such appeals
having an extent of less than one acre. For parity of reasons, the
application for condonation of delay and the appeal are
dismissed. I.A.No.4140/2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.No.1850 of 2008
—————————-
JUDGMENT
7th October, 2008