High Court Kerala High Court

State Of Kerala Represented By The vs Annakkutty on 3 November, 2008

Kerala High Court
State Of Kerala Represented By The vs Annakkutty on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 251 of 2007()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. ANNAKKUTTY, W/O.MATHAI,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/11/2008

 O R D E R
           KURIAN JOSEPH & K.T.SANKARAN, JJ.
              ----------------------------------------------
                     L.A.A. No.251 of 2007
              ----------------------------------------------
                  Dated 3rd November, 2008.

                          J U D G M E N T

Kurian Joseph, J.

C.M.Application No.357/07 : There is a delay of 137 days in filing

the appeal.

The appeal is filed aggrieved by the fixation of land

value by the reference court, Sub Court, North Paravur. The

acquisition is for the purpose of construction of safety corridor

around the Caprolactum project of FACT. It is seen that the

relied on judgment in LAR 211/96 has become final, by the

judgment in LAA 440/03. Therefore, there is no reason to

condone the delay. The delay petition and the appeal are

dismissed.

I.A.No.868/07 : Dismissed.

KURIAN JOSEPH, JUDGE.

K.T.SANKARAN, JUDGE.

tgs

KURIAN JOSEPH &

K.T.SANKARAN, JJ

———————————————-

L.A.A. No.251 of 2007

———————————————-

J U D G M E N T

Dated 3rd November, 2008.