Kerala High Court
State Of Kerala vs M.K.Sinha on 16 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 763 of 2008()
1. STATE OF KERALA.
... Petitioner
Vs
1. M.K.SINHA, LAJ BHAVAN, EZHIPPURAM
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. No.763 of 2008
----------------------------------------------
Dated 16th October, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Application No.871/08 : There is a delay of 1112 days in filing
the appeal. This is an appeal filed by the State aggrieved by the
fixation of land value by the reference court, viz., Sub Court,
Kollam. The acquisition is for the purpose of Indian Oil
Corporation. 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.1827/08 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. No.763 of 2008
———————————————-
J U D G M E N T
Dated 16th October, 2008.