IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 856 of 2008(D)
1. STATE OF KERALA REP. BY
... Petitioner
2. THE EXECUTIVE ENGINEER, NH DIVISION
Vs
1. U.SATHI, W/O.LATE KALLAN KUNIYIL VASU
... Respondent
2. ROOPESH K.K., S/O.LATE K. VASU
3. SHEEBA K.K., D/O.LATE K. VASU
4. SHEEJA K.K., D/O.LATE K. VASU
5. MANAGER, CO-OPERATIVE URBAN BANK LTD.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :21/05/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A.No.856 of 2008 &
C.M.Appln.No.918 of 2008
-----------------------------------------
Dated this the 21st day of May, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.948 of 2008: This is an application to condone the
delay of 194 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.69/2004
on the file of the Sub Court, Thalassery. The acquisition is for the
purpose of Thalassery-Mahe by-pass. The reference court has fixed
the land value at the rate of Rs.17,500/- per cent, which has already
been sustained by this Court in several cases. Therefore, the
application for condonation of delay and the appeal are dismissed.
I.A.No.1929/2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
L.A.A.No.856 of 2008 &
C.M.Appln.No.918 of 2008
—————————-
JUDGMENT
21st May, 2008