High Court Kerala High Court

Ulpila Alavikkutty vs K.Shamsudin on 22 March, 2010

Kerala High Court
Ulpila Alavikkutty vs K.Shamsudin on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 575 of 2010()


1. ULPILA ALAVIKKUTTY, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. K.SHAMSUDIN, S/O.KUNJAHAMMED,
                       ...       Respondent

2. K.CHACKO, S/O.JOSEPH,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :22/03/2010

 O R D E R
           A.K.BASHEER & P.Q. BARKATH ALI, JJ.
                        -------------------------
                     M.A.C.A No.575 of 2010
                                  &
                    C.M.Appli. No.713 of 2010
                       --------------------------
               Dated this the 22nd March, 2010

                         J U D G M E N T

Basheer,J.

In this application filed under Section 5 of the

Limitation Act, the prayer is to condone the delay of 554

days in filing the appeal against the award passed by the

Motor Accidents Claims Tribunal, Manjeri.

2. The award was passed by the Tribunal on May

30, 2008. However, in the affidavit filed in support of the

application, it is averred by the petitioner/appellant that he

could file a copy application to obtain a copy of the award

only on August 04, 2009 due to an “inadvertent omission”.

Admittedly he obtained the copy on August 25,2009. But

the appeal is filed only on March 15, 2010.

3. Curiously the affidavit is seen to have been

signed by the petitioner on June 10, 2009. The counsel is

also seen to have attested the same on the same day.

Obviously, the petitioner has cooked up a story for the

purpose of this application to condone the inordinate

M.A.C.A No.575 of 2010
&
C.M.Appli. No.713 of 2010
2

delay. We are not at all satisfied with the explanation

offered by the petitioner/appellant. Significantly there is

no explanation whatsoever as to what prevented the

petitioner/appellant from filing the appeal immediately

after getting the copy of the award in August, 2009.

Therefore, the application is rejected. Consequently

the appeal is also dismissed.

A.K.BASHEER,JUDGE

P.Q. BARKATH ALI, JUDGE
ma

M.A.C.A No.575 of 2010
&
C.M.Appli. No.713 of 2010
3

M.A.C.A No.575 of 2010
&
C.M.Appli. No.713 of 2010
4