IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 737 of 2008()
1. STATE OF KERALA, REP.BY CHIEF
... Petitioner
2. THE CUSTODIAN OF VESTED FORESTS AND
Vs
1. A.T.JOHN, S/O.LATE A.V.THOMAS
... Respondent
2. THRESIA, D/O.LATE V.A.THOMAS,
3. XAVIER, S/O.LATE A.V.THOMAS
For Petitioner :GOVERNMENT PLEADER
For Respondent :COPY SERVED ON SRI.V.V.SURENDRAN.
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :04/08/2008
O R D E R
J.B. KOSHY & K.P. BALACHANDRAN, JJ.
-------------------------------------------------------------------
C.M. Application No 1427 of 2008
and
R.P. No 737 of 2008 in M.F.A. No 627 of 2000
-------------------------------------------------------------------
Dated this the 4th August 2008
O R D E R
Koshy,J.
This is a petition to condone the long delay of 288 days in filing
the review petition. The reason stated is that against the impugned
judgment Special Leave Petition was filed before the Supreme Court
and it was dismissed by order dated 04.01.2008. Till the dismissal of
the Special Leave Petition, filing of a review petition against the
judgment of this court was never thought of. Even though the S.L.P
was dismissed on 04.01.2008 the review petition was filed only on
21.05.2008 with the very same contentions which were raised in the
appeal. Delay is not satisfactorily explained. We therefore see no
ground to condone the long delay in filing the review petition. The
C.M. Application is dismissed. Consequently the review petition also
stands dismissed.
Sd/-
J.B. KOSHY
Judge
Sd/-
K.P. BALACHANDRAN
Judge
04/08/2008
en [true copy]