IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 203 of 2007()
1. STATE OF KERALA REP.BY DISTRICT
... Petitioner
Vs
1. K.MEENAKSHI,W/O.K.VASU,T.C 35/1689,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :14/01/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.203 of 2007
----------------------------------------------
Dated 14th January, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.No.277/07 : There is a delay of 1080 days in filing the
appeal.
The appeal is directed against the judgment and
decree in 94/98 on the file of the Additional Sub Court,
Thiruvananthapuram. The acquisition is for International Airport.
It is submitted that the relied on judgment in LAA 230/96 has
become final by the judgment dated 10.10.2007 in LAA 776/01.
Therefore, there is no reason to condone the delay. The delay
petition as well as the appeal are dismissed.
I.A.631/07 : Dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs