IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 251 of 2007()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. ANNAKKUTTY, W/O.MATHAI,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/11/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. No.251 of 2007
----------------------------------------------
Dated 3rd November, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Application No.357/07 : There is a delay of 137 days in filing
the appeal.
The appeal is filed aggrieved by the fixation of land
value by the reference court, Sub Court, North Paravur. The
acquisition is for the purpose of construction of safety corridor
around the Caprolactum project of FACT. It is seen that the
relied on judgment in LAR 211/96 has become final, by the
judgment in LAA 440/03. Therefore, there is no reason to
condone the delay. The delay petition and the appeal are
dismissed.
I.A.No.868/07 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. No.251 of 2007
———————————————-
J U D G M E N T
Dated 3rd November, 2008.