IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1664 of 2008()
1. STATE OF KERALA REP. BY THE SPECIAL
... Petitioner
Vs
1. KOLANCHERRY VASU,(DIED)
... Respondent
2. THANKAM, W/O. LATE KOLANCHERRY VASU,
3. K.VAKSAKAM W/O. CHANDRAN, NARANGATTU
4. K.BABY, W/O. KRISHNANKUTTY,
5. K.REMESH, S/O. KOLENCHERY VASU,
6. K. SURESH, S/O. KOLENCHERY VASU,
7. K.ANILA, W/O. MURALIKRISHNA,
8. INDIAN OIL CORPORATION LTD. FEROKE.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.No.1664 of 2008 &
C.M.Appln.No.1762 of 2008
-----------------------------------------
Dated this the 7th day of October, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.1762 of 2008 is an application to
condone the delay of 99 days in filing the appeal. On merits it is
seen that the acquisition is for the purpose of setting up a bulk
petroleum storage depot for IOC at Feroke. It is not in dispute
that the land value fixed by the reference court in all the
connected matters covered by the common judgment has
become final. Therefore, there is no merit in the appeal. Hence
the application and the appeal are dismissed. I.A.No.3817/2008
is also dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.No.1664 of 2008
—————————-
JUDGMENT
7th October, 2008