IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1345 of 2007()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. K.MOHANAN PILLAI, S/O.KARUNAKARAN PILLAI
... 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 :12/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. No. 1345 OF 2007
&
C.M.Appln. No. 1566 OF 2007
-----------------------------------------
Dated this the 12th day of February, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln. No. 1566/07
This is an application to condone the delay of 344 days in
filing the appeal. It is seen that the appeal is filed against the
judgment and decree in L.A.R.No.17/2002 on the file of the
Additional Sub Court, North Paravur. Acquisition is for the
purpose of widening of National Highway between Angamaly and
Aluva.
2. It is seen that the enhancement given by the reference
court has become final by judgment of this Court in
L.A.A.No.854/2006. Therefore, the application for condonation of
delay and the appeal are dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp