High Court Kerala High Court

State Of Kerala vs Krishnan. on 16 December, 2008

Kerala High Court
State Of Kerala vs Krishnan. on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 746 of 2008()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. KRISHNAN. S/O.KUTTAN,
                       ...       Respondent

2. THE MANAGING DIRECTOR, KSIDC,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SMT.JEENA JOSEPH

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/12/2008

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.
              ----------------------------------------------
                     L.A.A. No.746 of 2008
              ----------------------------------------------
                 Dated 16th December, 2008.

                          J U D G M E N T

Kurian Joseph, J.

C.M.Application No.851/08 : This is an application for condonation

of delay.

The appeal is filed by the State aggrieved by the

fixation of land value by the reference court, viz., Sub Court,

Cherthala. The 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, there is no

reason to condone the delay. The delay petition and the appeal

are dismissed.

I.A No.1802/08 : Dismissed.

KURIAN JOSEPH, JUDGE.

K.T.SANKARAN, JUDGE.

tgs

KURIAN JOSEPH &

K.T.SANKARAN, JJ

———————————————-

L.A.A. No.746 of 2008

———————————————-

J U D G M E N T

Dated 16th December, 2008.