High Court Kerala High Court

State Of Kerala vs Maroli Kavumkal Rajan on 28 February, 2008

Kerala High Court
State Of Kerala vs Maroli Kavumkal Rajan on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 380 of 2008()


1. STATE OF KERALA,
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,

                        Vs



1. MAROLI KAVUMKAL RAJAN,
                       ...       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 :28/02/2008

 O R D E R
               KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

              ----------------------------------------------------------------

                              L.A.A. NO. 380 OF 2008

                                             &

                     C.M. APPLICATION NO.383 OF 2008

              ----------------------------------------------------------------


                     Dated this the  28th day of February, 2008


                                      JUDGMENT

Kurian Joseph, J.

C.M. Application No. 383 of 2008 is an application to condone

the delay of 471 days in filing the appeal. The appeal is filed against the

judgment and decree in L.A.R. No.130 of 2003 on the file of the Additional

Sub Court, Thalassery. Acquisition is for the formation of Thalassery-

Mahe bye pass road. It is seen that in similar cases, this Court has sustained

the land value at Rs.17,500/- per cent and one such case is L.A.A.No.142 of

2007 and connected cases. Therefore, the application and the appeal are

dismissed. I.A. No.840 of 2008 is also dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

L.A.A. NO.380/2008

JUDGMENT

28TH FEBRUARY, 2008