Kerala High Court
The State Of Kerala vs T. Laxmi on 15 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 1402 of 2007()
1. THE STATE OF KERALA,
... Petitioner
2. THE DISTRICT COLLECTOR,
3. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)
Vs
1. T. LAXMI.
... Respondent
2. T. NARAYANAN.
3. T. SUDHAKARAN.
4. T. PUSHPA.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :15/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. No. 1402 OF 2007
-----------------------------------------
Dated this the 15th day of February, 2008.
J U D G M E N T
Kurian Joseph, J.
C.M.Appln. No. 1629/2007: This is a petition to condone
the delay of 453 days in filing the appeal. The appeal is filed
against the judgment and decree in L.A.R.No.27/2004 on the file
of the Sub Court, Kasaragod. Acquisition is for the purpose of
Railways.
2. It is seen that the relied on judgment in
L.A.R.No.39/2001 has become final by judgment of this Court in
L.A.A.No.123/2008. Therefore, the application for condonation of
delay and the appeal are dismissed.
I.A.No.3513/2007: Dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp