IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2172 of 2008()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. K.THANKAMMA, ATHALAKANDATHIL,
... Respondent
2. NATIONAL THERMAL POWER CORPORATION,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/12/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
------------------------------------------
L.A.A. No.2172 OF 2008
------------------------------------------
Dated this the 3rd day of December, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.No.2231/2008: This is an application to condone
the delay of 1062 days in filing the appeal. The appeal is filed
against the judgment and decree in L.A.R.No.108/1999 on the
file of the Sub Court, Mavelikara. Acquisition is for the purpose
of NTPC, Kayamkulam. It is not in dispute that the requisitioning
authority has filed a separate appeal in respect of the judgment
under appeal. Therefore, it is not necessary for the State to
pursue the appeal. Hence the application for condonation of
delay and the appeal are dismissed without prejudice to the
liberty to the State to take all available contentions in the appeal
filed by the requisitioning authority.
I.A.No.4894/2008: Dismissed.
KURIAN JOSEPH
JUDGE
K.T. SANKARAN
JUDGE
smp
KURIAN JOSEPH &
K.T. SANKARAN, JJ.
L.A.A. No.2172 OF 2008
J U D G M E N T
03.12.2008