IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1584 of 2007()
1. THE SPECIAL TAHSILDAR,
... Petitioner
2. THE DISTRICT COLLECTOR, KASARGOD.
Vs
1. K.V.VELLAKUNHI @ BHASKARAN
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :12/12/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID,JJ.
----------------------------------------------------------------
C.M. APPLICATION NO. 1943 OF 2007
IN
L.A.A. NO. 1584 OF 2007
----------------------------------------------------------------
Dated this the 12th day of December, 2007
JUDGMENT
Kurian Joseph, J.
C.M. Application No.1943 of 2007 is an application to condone the
delay of 481 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. 28 of 2004 on the file
of the Sub Court, Kasaragod. Acquisition was for doubling the railway
track from Trikaripur to Uppala. It is brought to our notice that the relied
on judgment has become final since there is no appeal. Therefore, the
application and the appeal are dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.
L.A.A.NO
JUDGMENT
4TH DECEMBER, 2007