High Court Kerala High Court

State vs P. Raveendran Asari on 20 September, 2007

Kerala High Court
State vs P. Raveendran Asari on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 709 of 2001()



1. STATE
                      ...  Petitioner

                        Vs

1. P. RAVEENDRAN ASARI
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :20/09/2007

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                    C.M.P. NO. 3688 OF 2001
                                 IN
                      L.A.A. NO. 709 OF 2001
              -----------------------------------------
         Dated this the 20th day of September, 2007.


                             O R D E R

Kurian Joseph, J.

This is a petition to condone the delay of 132 days in filing

the appeal on merits. It is seen that the appeal is filed against

the judgment and decree in L.A.R. No. 164/1995 on the file of

II Additional Sub Court, Thiruvananthapuram. Acquisition is for

the purpose of Chalai bye-pass. Section 4(1) notification is

dated 14.08.1992.

2. The extent involved is only 0.29 Ares. The Land

Acquisition Officer fixed the land value at the rate of Rs. 69,342/-

per Are, which was enhanced to Rs. 95,218/- per Are by the

reference court. It is seen that the reference court has adopted

the mode of valuation in Exhibit A1.

Be that as it may, since the extent involved is only very

small and since it is a notification of 1992, we do not think it

necessary to issue notice to the claimants in this case at this

C.M.P. 3688/01 in L.A.A. 709/01 2

distance of time. Therefore, the application for condonation of

delay is dismissed. The appeal is also dismissed. It is made

clear that the decision is not on merits of the case, but mainly

taking note of the small extent involved in the case.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

C.M.P. 3688/01 in L.A.A. 709/01 3

KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

—————————————–

L.A.A. NO. 709 OF 2001

—————————————–
Dated this the 20th day of September, 2007.

J U D G M E N T

Kurian Joseph, J.

In view of the order in C.M.P. No. 3688 of 2001 in

L.A.A. No. 709 of 2001 dated 20.09.2007, this appeal is

dismissed.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp

C.M.P. 3688/01 in L.A.A. 709/01 4

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

L.A.A. NO. 709 OF 2001

J U D G M E N T

20.09.2007