IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 133 of 2009()
1. CORPORATION OF COCHIN,REPRESENTED BY
... Petitioner
Vs
1. A.M.MOHAMMED ALI, RESIDING AT
... Respondent
2. A.M.MAMMU, -DO- -DO-
3. A.M.AYSHAMMA, -DO- -DO-
4. STATE OF KERALA, REPRESENTED BY ITS
5. THE DISTRICT COLLECTOR,ERNAKULAM.
6. THE TOWN PLANNING OFFICER, ERNAKULAM.
7. THE SPECIAL TAHSILDAR(LA),COCHIN
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :SRI.P.B.KRISHNAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :03/02/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
C.M.Application No.73 of 2009
& W.A.No.133 of 2009
-------------------------
Dated this the 3rd day of February, 2009.
JUDGMENT
Koshy, Ag.C.J.
C.M.Application No.73 of 2009 is a petition
to condone the long delay of 2289 days in filing the
writ appeal. The judgment in the writ petition was
pronounced on 17.7.2002. Certified copy was applied
only on 03.11.2008. Absolutely no valid grounds are
offered for the filing of such a delayed appeal. One
of the reasons stated is that the writ petitioners
were directed to produce an accurate and correct
sketch and till the filing of the writ appeal, no
sketch was produced by the writ petitioners. According
to the petitioners, a sketch was already produced. The
Corporation can also get the land surveyed and if,
according to the Corporation, the sketch produced by
the writ petitioners was not legible, the Corporation
could have got a sketch prepared from the department.
In any event, no valid grounds are given for condoning
the delay of 2289 days in filing the appeal. Only when
W.A.No.133 of 2009
:: 2 ::
the Contempt of Court Case is filed, as a disguise,
this appeal is filed. We see no reason to condone the
delay. C.M.Application No.73 of 2009 is accordingly
dismissed.
2. It is now reported that the 3rd respondent
has died. But since there is no dispute between the 3rd
respondent and other contesting respondents, she is
not a necessary party and hence there is no necessity
to implead her legal representatives in this appeal.
Consequently, the appeal is also dismissed.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge