IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1261 of 2007()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. PRASANNA, PRASANNA VILASAM,
... 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 :12/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. No. 1261 OF 2007
&
C.M.Appln. No. 1473 OF 2007
-----------------------------------------
Dated this the 12th day of February, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln. No. 1473/07
This is an application to condone the delay of 622 days in
filing the appeal. It is seen that the appeal is filed against the
judgment and decree in L.A.R.No.163/1998 on the file of the
II Additional Sub Court, Thiruvananthapuram. Acquisition is for
the purpose of Electronics Techno Park.
2. It is seen that the enhancement is only to the tune of
30% and such enhancement is given in view of the evidence
adduced by the claimant. In the absence of any contra evidence,
we are of the view that the fixation thus made by the reference
court based on the evidence adduced by the claimant is just and
proper. Therefore, the application for condonation of delay and
the appeal are dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp