IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 881 of 2007()
1. STATE OF KERALA
... Petitioner
Vs
1. RADHA BAI,
... Respondent
2. SREENIVAS,
3. NARASIMHA,
4. VENUGOPAL,
5. GENERAL MANAGER,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.B.RENJITHKUMAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/02/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
C.M.APPL.NO.1022 OF 2007
and
L.A.APP.NO.881 OF 2007
------------------------------------------
Dated 26th February 2009
JUDGMENT
This petition is filed to condone the delay
of 393 days in filing the appeal. Appeal is filed
against the enhanced compensation granted in
L.A.R.18/2000. Acquisition was for N.T.P.C, Kayamkulam.
Learned counsel appearing for 5th respondent, the
requisition authority submitted that requisition
authority is not challenging the award as the
enhancement granted is less than 150% of the
compensation awarded and in such circumstances, appeal
may be closed. In view of the submission made by the
requisition authority, I find no reason to condone the
delay. The petition is dismissed. Consequently appeal
is also dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
ORDER ON I.A.NO.1022/07 IN LAA 881/07
DISMISSED
26/2/2009
SD/-M.SASIDHARAN NAMBIAR,JUDGE.
//True copy//
PA to Judge.