Kerala High Court
The Managing Director vs Janaki on 3 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 2150 of 2008()
1. THE MANAGING DIRECTOR,
... Petitioner
Vs
1. JANAKI, W/O.SANKARAN, OORAVEETTIL,
... Respondent
2. STATE OF KERALA, REP.BY THE SPECIAL
For Petitioner :SRI.D.KRISHNANKUTTY PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/12/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
------------------------------------------
L.A.A. No.2150 OF 2008
------------------------------------------
Dated this the 3rd day of December, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln.No.2211/2008: This is an application to condone
the delay of 132 days in filing the appeal. The appeal is filed
aggrieved by the fixation of land value by the reference court,
Sub Court, Cherthala. Acquisition is for the purpose of Industrial
Growth Centre, Pallippuram. It is not in dispute that connected
matters have already been dismissed by this Court. Therefore,
the application for condonation of delay and the appeal are
dismissed.
I.A.No.4871/2008: Dismissed.
KURIAN JOSEPH
JUDGE
K.T. SANKARAN
JUDGE
smp
KURIAN JOSEPH &
K.T. SANKARAN, JJ.
L.A.A. No. 2150 OF 2008
J U D G M E N T
03.12.2008