Kerala High Court
State Of Kerala vs Sri.Ouseph Ulahannan on 25 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 272 of 2005(C)
1. STATE OF KERALA
... Petitioner
Vs
1. SRI.OUSEPH ULAHANNAN,
... Respondent
2. SMT.ULAHANNAN MARIAM,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :25/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 272 OF 2005
&
C.M. APPLICATION NO.372 OF 2005
----------------------------------------------------------------
Dated this the 25th day of February, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No.372 of 2005 is an application to condone the
delay of 799 days in filing the appeal. The appeal is filed against the
judgment and decree in L.A.R.No. 179 of 1999 on the file of the Principal
Sub Court, Kottayam. Acquisition is for the construction of a parallel road
to M.C. Road. On merits it is seen that the relied on judgment has become
final in L.A.A. No.902 of 2002. Therefore, the application and the appeal
are dismissed. I.A. No. 775 of 2005 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. .NO.272/2005
JUDGMENT
25TH FEBRUARY, 2008