High Court Kerala High Court

State Of Kerala vs Gomathy on 16 January, 2007

Kerala High Court
State Of Kerala vs Gomathy on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 41 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. GOMATHY,
                       ...       Respondent

2. S.REGHUNATHAN,

3. S.SANTHAKUMAR,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :16/01/2007

 O R D E R
               KURIAN JOSEPH & A.K.BASHEER,JJ.

                    -----------------------------------------

                        C.M.Appln.No.53  of  2007

                          in L.A.A.No.41 of 2007

                    -----------------------------------------

                Dated this the 16th  day of  January, 2007


                                 O R D E R

Kurian Joseph,J.

This is a petition to condone the delay of 282 days in filing the

appeal against the judgment and decree in L.A.R.No.257/1998 on the

file of the Sub Court, Thiruvananthapuram. Not only that there is no

satisfactory explanation for the delay. On merits also we do not find

much scope to interfere in the judgment. The reference court has only

given 40% enhancement which in the circumstances appears to be

reasonable also since the acquisition was for the purpose of

construction of Kazhakkottom-Kovalam Bye-pass. The delay

condonation petition is dismissed.

(KURIAN JOSEPH, JUDGE)

(A.K.BASHEER, JUDGE)

ahg.

KURIAN JOSEPH & A.K.BASHEER,JJ.

—————————————–

L.A.A.No.41 of 2007

—————————————–

Dated this the 16th day of January, 2007

JUDGMENT

Kurian Joseph,J.

In view of the dismissal of the petition for condonation of delay,

this appeal is also dismissed.

(KURIAN JOSEPH, JUDGE)

(A.K.BASHEER, JUDGE)

ahg.