IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 571 of 2008()
1. THE DISTRICT COLLECTOR, KANNUR.
... Petitioner
2. THE EXECUTIVE ENGINEER, N.H.DIVISION,
Vs
1. CHALI DASAN, S/O.VELANDI ACHUTHAN,
... 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 :24/03/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
L.A.A.No. 571 OF 2008
&
C.M.Appln.No.592 OF 2008
----------------------------------------------
Dated this the 24th day of March, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.No.592/2008: This is an application to condone
the delay of 484 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.162/2003 on the file of the Sub Court, Thalassery.
Acquisition is for the purpose of Thalassery-Mahe bye-pass. The
reference court has fixed the land value at the rate of Rs.17,500/-
per cent, which has already been sustained by this Court in
several cases. Therefore, the application for condonation of delay
and the appeal are dismissed.
I.A.No.1270/2008: Dismissed.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
smp