High Court Kerala High Court

State Of Kerala vs A.K. Achuthan Nambiar on 22 September, 2008

Kerala High Court
State Of Kerala vs A.K. Achuthan Nambiar on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 378 of 2008(D)


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. A.K. ACHUTHAN NAMBIAR,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.RAJAGOPAL

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/09/2008

 O R D E R
          KURIAN JOSEPH & K.T. SANKARAN, JJ.
             ------------------------------------------
                     L.A.A. No. 378 OF 2008
               -----------------------------------------
         Dated this the 22nd day of September, 2008.


                         J U D G M E N T

Kurian Joseph, J.

C.M.Appln.No.381/2008: This is an application to condone

the delay of 968 days in filing the appeal. On going through the

affidavit accompanying the application for condonation of delay,

we do not find any satisfactory explanation at all in explaining the

inordinate delay. On merits it is submitted that the land values

in the relied on judgments in L.A.R.No.86/2000 and

L.A.R.No.88/2000 have become final. Therefore, there is no

merit in this case. The application for condonation of delay and

the appeal are accordingly dismissed.

I.A.No.838/2008: Dismissed.

KURIAN JOSEPH, JUDGE

K.T. SANKARAN, JUDGE
smp

KURIAN JOSEPH &
K.T. SANKARAN, JJ.

L.A.A. No. 378 OF 2008

J U D G M E N T

22.09.2008