IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1826 of 2002()
1. K.S.R.T.C, REP.BY ITS MANAGING DIRECTOR,
... Petitioner
Vs
1. M,.S.ABDUL WAHAB RAWTHER,
... Respondent
2. THE LAND ACQUISITION OFFICER & REO,
3. THE DISTRICT COLLECTOR, PALAKKAD.
4. THE BOARD OF REVENUE NOTICE FOR WHOM
5. THE GOVERNMENT OF KERALA,
For Petitioner :SRI.T.RAVIKUMAR, SC, KSRTC
For Respondent :SRI.N.PSAMUEL
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :02/01/2007
O R D E R
V.K.Bali,C.J. & M.Ramachandran,J.
--------------------------------------------
W.A.No.1826 of 2002 &
C.M.P.No.4722 of 2002
---------------------------------------------
Dated, this the 2nd day of January, 2007
JUDGMENT
V.K.Bali,C.J. (Oral)
The Original Petition pertains to the year 1980. It was
decided on 21st February, 1983. Kerala State Road Transport
Corporation (for short ‘K.S.R.T.C.’) filed the appeal delayed by 7050
days. Notice was, however, ordered, but the appellant did not take any
steps to serve the 1st respondent. This was in 2002 and such a sorry
state of affairs continued upto the beginning of 2007 when no effective
steps have been taken to serve the 1st respondent. 1st respondent,
thus, remained unserved. Learned counsel representing the appellant
is not in a position to explain such a massive delay in filing the appeal.
Otherwise also it appears that the direction came to be issued by the
learned Single Judge on the basis of statement made by the counsel
representing the appellant – K.S.R.T.C. We find neither sufficient
cause made out for condoning such delay of 7050 days nor any merit
in the appeal. Both are, thus, dismissed.
V.K.Bali
Chief Justice
M.Ramachandran
vku/- Judge