IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 177 of 2008(S)
1. V.V.GOPALAN, S/O.V.K.KRISHNAN,
... Petitioner
Vs
1. DR.G.PAVITHRAN, (FATHER'S NAME AND
... Respondent
For Petitioner :SRI.P.M.PAREETH
For Respondent :SRI.K.S.ANIL,SC KSEB
The Hon'ble MR. Justice V.GIRI
Dated :12/11/2008
O R D E R
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+LA.App..No. 2061 of 2008()
#1. STATE OF KERALA, REP. BY THE
... Petitioner
Vs
$1. KOMALAVALLIYAMMA,
... Respondent
2. THE MANAGING DIRECTOR,
! For Petitioner :GOVERNMENT PLEADER
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
% Dated :13/11/2008
: O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
…………………………………………….
L.A.A.No. 2061 OF 2008
& C.M. Application No. 2099 of 2008
…………………………………………….
Dated this the 13th November, 2008
J U D G M E N T
Kurian Joseph, J:
C.M. Application No. 2099 of 2008:
There is a delay of 299 days in filing the appeal.
This Appeal is filed by the State aggrieved by the fixation of land value
by the Reference Court, viz., Sub Court, Cherthala in L.A.R.No. 202 of 2003.
The 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, there is no reason to condone the delay. The delay
petition and the appeal are dismissed.
I.A.No. 4572 of 2008 filed in this Appeal is also dismissed.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk