High Court Kerala High Court

State Of Kerala Represented By vs Muraleedharan on 12 August, 2008

Kerala High Court
State Of Kerala Represented By vs Muraleedharan on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1387 of 2008()


1. STATE OF KERALA REPRESENTED BY
                      ...  Petitioner

                        Vs



1. MURALEEDHARAN, SOUPARNIKA,
                       ...       Respondent

2. THE MANAGING DIRECTOR KINFRA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :12/08/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               ----------------------------------------------
                     L.A.A. No.1387 of 2008
               ----------------------------------------------
                    Dated 12th August, 2008.

                           J U D G M E N T

Kurian Joseph, J.

C.M.Application No.1447/08 : There is a delay of 89 days in filing

the appeal.

This is an appeal filed by the State aggrieved by the fixation

of land value by the reference court, Sub Court, Ernakulam. The

acquisition is for KINFRA. The extent involved is 2.83 Ares. This

court, by judgment dated 17.7.2008 in LAA 310/2007 and

connected cases, dismissed such appeals having an extent of less

than one acre. Therefore, there is no reason to condone the

delay. The delay petition as well as the appeal are dismissed.

I.A.No.3113/08 : Dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

L.A.A. No.1387 of 2008

———————————————-

J U D G M E N T

Dated 12th August, 2008.