High Court Kerala High Court

State Of Kerala vs V.Janardhanan Pillai on 23 September, 2008

Kerala High Court
State Of Kerala vs V.Janardhanan Pillai on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1681 of 2008()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. V.JANARDHANAN PILLAI, KALLEEKKAL VEEDU,
                       ...       Respondent

2. N.T.P.C. LTD.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/09/2008

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.
               ----------------------------------------------
                      L.A.A. No.1681 of 2008
               ----------------------------------------------
                  Dated 23rd September, 2008.

                           J U D G M E N T

Kurian Joseph, J.

C.M.Application No.1774/08 : There is a delay of 963 days in filing

the appeal. The acquisition is for National Thermal Power

Corporation. It is seen that the requisitioning authority has filed

an appeal, LAA 1279/05 against LAR 150/99, which is appealed

against by the State. In that view of the matter, it is not

necessary to condone the delay and consider the appeal on

merits. It will be open to the appellant/State to take all available

contentions taken in this appeal, in the said appeal filed by the

requisitioning authority. Without prejudice to such liberty, this

appeal is dismissed.

I.A.No.3835/08 : Dismissed.

KURIAN JOSEPH, JUDGE.

K.T.SANKARAN, JUDGE.

tgs

KURIAN JOSEPH &

K.T.SANKARAN, JJ

———————————————-

L.A.A. No.1681 of 2008

———————————————-

J U D G M E N T

Dated 23rd September, 2008.