IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1821 of 2008()
1. THE SPECIAL TAHSILDAR (LA), THALASSERY.
... Petitioner
2. THE EXECUTIVE ENGINEER, PWD ROADS SUB
Vs
1. MAVILAKKANDY BHASKARAN.
... Respondent
2. KAVUNGAL YESODHA,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
L.A.A. No.1821 of 2008
----------------------------------------------
Dated 6th October, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Application No.1890/08 : There is a delay of 255 days in filing
the appeal.
The appeal is filed by the State aggrieved by the
fixation of land value by the reference court, Sub Court,
Thalassery. The acquisition is for Chovva-Nadal Bye pass Road.
It is seen that connected matters (L.A.A. Nos.661 & 844 of 2008)
have already been dismissed by this court. Therefore, there is no
reason to condone the delay and hear the appeal on merits. The
delay petition as well as the appeal are dismissed.
I.A.No. 4110/08 : Dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
L.A.A. No.1821 of 2008
———————————————-
J U D G M E N T
Dated 6th October, 2008.