High Court Kerala High Court

Special Tahsildar (La) vs V.V.Chandrasekharan on 4 December, 2008

Kerala High Court
Special Tahsildar (La) vs V.V.Chandrasekharan on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2183 of 2008()


1. SPECIAL TAHSILDAR (LA),THALASSERY
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER, PWD ROAD

                        Vs



1. V.V.CHANDRASEKHARAN, S/O.M.K.K.NAMBIAR,
                       ...       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 :04/12/2008

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.
              -----------------------------------------
                    L.A.A.No.2183 of 2008 &
                    C.M.Appln.No.2239/2008
              -----------------------------------------
          Dated this the 4th day of December, 2008

                            JUDGMENT

Kurian Joseph,J.

C.M.Appln.No.2239/2008: This is an application for

condoning the delay of 321 days in filing the appeal. The

acquisition is for the purpose of Chovva Nadal Bye Pass Road. It

is seen that the relied on judgment in L.A.R.No.175/1999 has

become final in view of the judgment in L.A.A.No.256/2004.

Therefore, the application and the appeal are dismissed.

I.A.No.4905/2008 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————
L.A.A.No.2183 of 2008 &
C.M.Appln.No.2239/2008

—————————-

JUDGMENT

4th December 2008