High Court Kerala High Court

State Of Kerala vs Sasidharan on 28 February, 2008

Kerala High Court
State Of Kerala vs Sasidharan on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 890 of 2006()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. SASIDHARAN, S/O.JANARDHANAN,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

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. 890 OF 2006

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


                    Dated this the  28th day of February, 2008


                                     JUDGMENT

Kurian Joseph, J.

C.M. Application No.1474 of 2006 – Delay condoned.

This appeal is filed against the judgment and decree in L.A.R. No.24

of 2001on the file of the Sub Court, Attingal. Acquisition is for doubling

the railway line between Kollam and Thiruvananthapuram. On merits it is

seen that the relied on judgment, Ext.A2, has become final since there is no

appeal. Therefore, this appeal is dismissed. I.A. No.4833 of 2006 is also

dismissed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

L.A.A. NO.890/2006

JUDGMENT

28TH FEBRUARY, 2008