High Court Kerala High Court

State Of Kerala vs B.Padmini Bai on 25 November, 2008

Kerala High Court
State Of Kerala vs B.Padmini Bai on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 2222 of 2008()


1. STATE OF KERALA, REP.BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,NH DIVISION,

                        Vs



1. B.PADMINI BAI,
                       ...       Respondent

2. B.SUSEELA AMMA, RAJ COLLEGE,

3. B.VASANTHAKUMARI, G.N.COTTEGE

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :25/11/2008

 O R D E R
                 KURIAN JOSEPH & K.T.SANKARAN, JJ.
             -------------------------------------------------------------
                           L.A.A. NO. 2222 OF 2008
                                        and
                       C.M.APPL.NO.2283 OF 2008
             -------------------------------------------------------------
                   Dated this the 25th November, 2008


                                 JUDGMENT

Kurian Joseph, J.

C.M.Appl. No.2283 of 2008 is an application for condoning

the delay of 21 days in filing the appeal. On merits, the appeal is

filed by the State aggrieved by the fixation of land value by the

Reference Court, namely, II Additional Sub Court,

Thiruvananthapuram in L.A.R.No.131 of 1999. The acquisition is

for the purpose of construction of bridge across Karamana river.

The Land Acquisition Officer has fixed the land value at

Rs.1,56,214/- per Are. However, relying on the judgment and

decree in L.A.R.No.170 of 1999, the Reference Court has fixed the

land value at Rs.2,35,000/- per Are. It is seen that the relied on

judgment has become final, since there is no appeal against

L.A.R.No.170 of 1999. Therefore, the application for condoning the

delay in filing the appeal and the appeal are dismissed.

L.A.A.NO.2222/2008 AND C.M.APPL.NO.2283/2008

:: 2 ::

The interlocutory application for stay, I.A.No.4968 of 2008, is

also dismissed.

(KURIAN JOSEPH)
Judge

(K.T.SANKARAN)
Judge
ahz/