Kerala High Court
State Of Kerala vs Janaki on 9 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2327 of 2008()
1. STATE OF KERALA, REP. BY THE
... Petitioner
Vs
1. JANAKI, W/O. SANKARAN,OORAVEETTIL
... Respondent
2. THE 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 :09/12/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
------------------------------------------
L.A.A. No.2327 OF 2008
------------------------------------------
Dated this the 9th day of December, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.No.2393/2008: This is an application to condone
the delay of 24 days in filing the appeal. The appeal is filed by
the State aggrieved by the fixation of land value by the reference
court, Sub Court, Cherthala. 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, the application for condonation of delay and the
appeal are dismissed.
I.A.No.5183/2008: Dismissed.
KURIAN JOSEPH
JUDGE
K.T. SANKARAN
JUDGE
smp
KURIAN JOSEPH &
K.T. SANKARAN, JJ.
L.A.A. No.2327 OF 2008
J U D G M E N T
09.12.2008