Kerala High Court
State Of Kerala vs Chacky Many on 13 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2100 of 2008()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. CHACKY MANY, VADAKKEKUNNEVALI,
... Respondent
2. BHASKARAN, S/O.CHANDRAN,
3. MANAGING DIRECTOR, K.S.I.D.C.,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/11/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
......................................................
L.A.A. No. 2100 OF 2008
& C.M. APPLICATION NO. 2135 OF 2008
......................................................
Dated this the 13th November, 2008
J U D G M E N T
Kurian Joseph, J:
C.M. Application No. 2135 of 2008
There is a delay of 31 days in filing the appeal.
This Appeal is filed by the State aggrieved by the fixation of land value
by the Reference Court, viz., Sub Court, Cherthala in L.A.R.No. 43 of 2003.
The acquisition is for the purpose of Industrial Growth Centre, Pallippuram
It is not in dispute that connected matters have already been dismissed by
this Court. Therefore, there is no reason to condone the delay. The delay
petition and the appeal are dismissed.
I.A.No. 4683/08 filed in this Appeal is also dismissed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk