High Court Kerala High Court

State Of Kerala vs Divakaran on 16 October, 2007

Kerala High Court
State Of Kerala vs Divakaran on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 681 of 2003()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. DIVAKARAN, S/O KUNJAN CHETTIAR,
                       ...       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 :16/10/2007

 O R D E R
              KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
             ------------------------------------------------------------------
                  L.A.A.No.681/2003 & C.M.Appl.6/2003
             ------------------------------------------------------------------
                            Dated: October 16, 2007

                                     JUDGMENT

Kurian Joseph, J.

C.M.Appl. No.6/2003 is a petition to condone the delay in filing the

appeal. On merits it is seen that the enhancement is only to the tune of

60% over the value fixed by the land acquisition officer. It is brought to our

notice that in several cases, this court has sustained such enhancement.

Therefore, it is not necessary to condone the delay and consider the

matter on merits. C.M.Appl. No.6/2003 and the appeal are accordingly

dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE.

mt/-

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

———————————————-

L.A.A. No.681/2003-A

JUDGMENT

———————————————-

16.10.2007