High Court Kerala High Court

State Of Kerala vs K.Hajira Beevi on 27 November, 2008

Kerala High Court
State Of Kerala vs K.Hajira Beevi on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2163 of 2008()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. K.HAJIRA BEEVI, TC.41/1564,PLOT NO.45,
                       ...       Respondent

2. A.ABDUL AZEES, S/O.AHEMMED KHAN,

3. A.ABDUL MAJEED, S/O.AHAMMED KHAN,

4. AYISHA BEEVI, D/O. HAJIRA BEEVI,

5. SHAMILA BEEGOM, D/O.HAJIRA BEEVI,

6. AYOOBKHAN, S/O.AHAMMEDKHAN,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :27/11/2008

 O R D E R
                KURIAN JOSEPH & K.T.SANKARAN, JJ.
            -------------------------------------------------------------
                        L.A.A. NO. 2163 OF 2008 A
                                       and
                      C.M.APPL. NO.2222 OF 2008
            -------------------------------------------------------------
                   Dated this the 27th November, 2008


                                JUDGMENT

Kurian Joseph, J.

C.M.Appl.No.2222 of 2008 is an application to condone the

delay of 740 days in filing the appeal. On going through the

affidavit, we do not find any satisfactory explanation for condoning

the long delay. On merits, it is seen that the acquisition is for the

purpose of construction of Kazhakuttom-Kovalam bypass. Section

4(1) notification is dated 11.3.1994. The extent involved is 1.65

Ares. The Land Acquisition Officer awarded the total land value of

Rs.32,555/-, which was enhanced by the Reference Court by

Rs.16,955/-. It is also seen that there are no appeals against the

two other cases covered by the common judgment, L.A.R.Nos.240

of 1998 and 245 of 1998. Therefore, the application for condoning

the delay in filing the appeal, C.M.Appl.No.2222 of 2008, and the

appeal are dismissed.

L.A.A. NO.2163 OF 2008

:: 2 ::

The interlocutory application for stay, I.A.No.4884 of 2008, is

also dismissed.

(KURIAN JOSEPH)
Judge

(K.T.SANKARAN)
Judge
ahz/