IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 360 of 2008(D)
1. STATE OF KERALA REP. BY
... Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION
Vs
1. KARAYIL ASOKAN, REP. BY ITS P.A.HOLDER
... 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 :28/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
L.A.A. NO. 360 OF 2008
&
C.M. APPLICATION NO367 OF 2008
----------------------------------------------------------------
Dated this the 28th day of February, 2008
JUDGMENT
Kurian Joseph, J.
C.M. Application No. 367 of 2008 is an application to condone the
delay of 167 days in filing the appeal. The appeal is filed against the
judgment and decree in L.A.R. No.223 of 2003 on the file of the Additional
Sub Court, Thalassery. Acquisition is for the formation of Thalassery-
Mahe bye pass road. It is seen that in similar cases, this Court has sustained
the land value at Rs.17,500/- per cent and one such case is L.A.A.No.142 of
2007 and connected cases. Therefore, the application and the appeal are
dismissed. I.A. No.814 of 2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, J.J
L.A.A. NOS.360/2008
JUDGMENT
28TH FEBRUARY, 2008