Kerala High Court
State Of Kerala vs Mannil Kollasseri Padmanabhan … on 12 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 448 of 2005()
1. STATE OF KERALA.
... Petitioner
Vs
1. MANNIL KOLLASSERI PADMANABHAN ADIYODI,
... Respondent
2. THE SECRETARY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.V.SURENDRAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :12/03/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No.448 OF 2005
&
C.M.Appln.No.645 OF 2005
----------------------------------------------
Dated this the 12th day of March, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.No.645/05: This is an application to condone the
delay of 181 days in filing the appeal. The appeal is filed against
the judgment and decree in L.A.R.No.151/2001 on the file of the
Sub Court, Kozhikode. Acquisition is for the purpose of widening
of Thadampattuthazham-Parambil kadavu road. On merits it is
seen that there is no appeal against Exhibit A2 relied on
judgment. Therefore, the application for condonation of delay
and the appeal are dismissed.
I.A.No.1301/2005: Dismissed.
KURIAN JOSEPH
JUDGE.
HARUN-UL-RASHID
JUDGE.
smp