IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 985 of 2008()
1. STATE OF KERALA,
... Petitioner
Vs
1. SREEKANTAN NAIR, LALITHA BHAVAN,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/11/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.No.985 of 2008 &
C.M.Appln.No.1052 of 2008
-----------------------------------------
Dated this the 4th day of November, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.1052 of 2008 : This is an application for
condoning the delay of 1011 days in filing the appeal. There is
no satisfactory explanation for the delay between 2-11-2005 and
the date of filing the appeal. On merits it is seen that the appeal
is filed against the judgment and decree in L.A.R.No.109/2000 on
the file of the Sub Court, Attingal. The acquisition is for the
purpose of Railways. The total enhanced amount is only
Rs.9505/-. The application for condoning the delay and the
appeal are accordingly dismissed. I.A.No.2242/2008 is also
dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.No.985 of 2008
—————————-
JUDGMENT
4th November 2008