High Court Kerala High Court

The Special Tahsildar (La) vs Jagadeesh on 13 October, 2008

Kerala High Court
The Special Tahsildar (La) vs Jagadeesh on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1631 of 2008()


1. THE SPECIAL TAHSILDAR (LA), RAILWAYS,
                      ...  Petitioner

                        Vs



1. JAGADEESH, PISHARATH MADOM,
                       ...       Respondent

2. SMT.PADMINI JAGADEESH, W/O.JAGADEESH,

3. THE DEPUTY CHIEF ENGINEER, RAILWAYS,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :13/10/2008

 O R D E R
           KURIAN JOSEPH & K.T. SANKARAN, JJ.
            --------------------------------------------
                    L.A.A. No. 1631 OF 2008
             --------------------------------------------
           Dated this the 13th day of October, 2008.


                         J U D G M E N T

Kurian Joseph, J.

C.M.Appln.No.1738/2008: This is an application to condone

the delay of 105 days in filing the appeal. The appeal is filed by

the State aggrieved by the fixation of land value by the reference

court, Sub Court, Ernakulam. Acquisition is for the purpose of

doubling the railway track between Ernakulam and

Mulanthuruthy. It is not in dispute that all the connected matters

relating to the same acquisition have been dismissed by this

Court. Therefore, there is no reason to condone the delay in

filing the appeal. The application for condonation of delay and

the appeal are dismissed.

I.A.No.3786/2008: Dismissed.

KURIAN JOSEPH
JUDGE

K.T. SANKARAN
JUDGE
smp

KURIAN JOSEPH &
K.T. SANKARAN, JJ.

L.A.A. No. 1631 OF 2008

J U D G M E N T

13.10.2008