High Court Kerala High Court

State Of Kerala vs Methian Pillai on 8 October, 2010

Kerala High Court
State Of Kerala vs Methian Pillai on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1128 of 2010()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. THE EXECUTIVE ENGINEER,NH(B) DIVISION,

                        Vs



1. METHIAN PILLAI,S/O.AHAMMED,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/10/2010

 O R D E R
            K.M.JOSEPH & M.C.HARI RANI, JJ.
                    * * * * * * * * * * * * *
               C.M.Application No.1732 of 2010 &
                      L.A.A.No.1128 of 2010
                   ----------------------------------------
             Dated this the 8th day of October 2010

                        J U D G M E N T

K.M.JOSEPH,J

This is an application to condone the delay of 38 days in

filing the appeal. We have heard the learned Government

Pleader also on the merits of the matter. The Reference Court

has granted an enhancement of 60% over and above the land

value granted by the Land Acquisition Officer.

2. The learned Government Pleader brings to our notice

the decision of this Court in L.A.A.No.1097/2010 wherein this

Court has approved the same rate in respect of similar lands. In

such circumstances, we are not inclined to condone the delay.

3. The application to condone the delay is hence

dismissed. Consequently, the appeal will stand dismissed.




                                                  (K.M.JOSEPH, JUDGE)



                                             (M.C.HARI RANI, JUDGE)
jsr

                // True Copy//             PA to Judge

No. of 2010    2

No. of 2010    3




               K.M.JOSEPH & M.C.HARI RANI, JJ.




                                  .No. of 200




                         ORDER/JUDGMENT




                                  30/082010