IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 771 of 2008()
1. STATE OF KERALA REP.BY THE DISTRICT
... Petitioner
Vs
1. RAGHAVAN, S/O.KUMARAN,
... 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 :26/05/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.771 of 2008 &
C.M.Appln.No.879/2008
-----------------------------------------
Dated this the 26th day of May, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appl.No.879/2008 is a petition for condoning the
delay of 58 days in filing the appeal. On merits it is seen that the
appeal is filed against the judgment and decree in
L.A.R.No.199/2004 on the file of the Sub Court, Kottayam. The
acquisition is for the purpose of M.V.I.P. It is seen that the
enhancement is only at the rate of 65%. It is brought to our
notice that in several cases this court has sustained the
enhancement upto 65%. Therefore, the application and the
appeal are dismissed. I.A.No.1835/2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
OP NO. -:2:-
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.771 of 2008 &
C.M.Appln.No.879/2008
—————————-
JUDGMENT
26th May, 2008