High Court Kerala High Court

Subramanian vs Bhaskaran Nair on 23 May, 2008

Kerala High Court
Subramanian vs Bhaskaran Nair on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 259 of 2007()


1. SUBRAMANIAN, AGED 4O YEARS,
                      ...  Petitioner

                        Vs



1. BHASKARAN NAIR, S/O.PURAKAT
                       ...       Respondent

2. PANKAJAKSHI, AGED 50, D/O.PURAKAT

3. DEVU, AGED 46,D/O..PURAKAT

4. KRISHNAKUMAR, AGED 45,

5. ACHU, AGED 42, D/O.PURAKAT  BHASKARAN

6. NANDINI, AGED 40, D/O.PURAKAT  BHASKARAN

7. GOPALU, AGED 35, S/O.PURAKAT  BHASKARAN

8. PRABHA, AGED 35,S/O.PURAKAT  BHASKARAN

9. SATHI, AGED 29, D/O.PURAKAT  BHASKARAN

10. SIVAN, AGED 27,S/O.PURAKAT  BHASKARAN

11. RAJU, AGED 25,S/O.PURAKAT  BHASKARAN

12. KOCHAKAN, AGED 76,S/O.ARAKAPARAMBIL

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :23/05/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                 C. M. Appl.158 of 2007 &
                  R. S. A. No.259 of 2007
          ------------------------------------------------
           Dated this the 23rd day of May, 2008

                         JUDGMENT

This an application for condonation of

delay of 649 days in filing the R.S.A.

Respondents 1 to 11 have filed counter

strongly objecting to the condonation of delay

prayed for.

2. The judgment assailed in this appeal

is the judgment passed by the first appellate

court in A.S.204/99 on 17/01/05. Copy of the

said judgment had been applied for on 19/01/05

and date fixed to appear to receive copy was

on 03/03/05 though it was received only on

04/03/05. However, the appeal is filed only on

09/03/07.

3. The above details are not there in the

affidavit filed in support of C.M.Appl.

No.158/07. According to the appellant/

R. S. A. No.259 of 2007 -2-

petitioner, he used to make consistent

enquiries with his lawyer in the court below

to know the outcome of the appeal, but then he

had always been told that the appeal has not

been disposed of and further that his counsel

used to inform him that there has been some

decision in the case and thereupon, he asked

for the authenticated copy of the judgment and

decree but it was not given to him even after

much persistent attempts and that ultimately

he could gather that the case has gone against

him. He further alleges that immediately all

the required steps were taken for getting the

certified copy and that his Advocate

thereafter started telling him that he has

applied for getting the certified copy but

only when he got the certified copy ultimately

that he could know that the certified copy was

obtained much earlier and that his counsel did

not inform him. It is his further case that

R. S. A. No.259 of 2007 -3-

when asked, he was told that the counsel

happened to misplace it and that was traced

out only then and that there is no wilful

negligence or omission on his part in filing

the second appeal in time.

4. It is worthy to note that he does not

mention the name of any lawyer except

mentioning in the affidavit “my lawyer”. The

affidavit has been sworn to behind the back of

the lawyer and consequently, the lawyer in the

court below is unaware of such serious

allegations that are being made against him

which would be sufficient for proceedings

being taken against him for professional

misconduct. By making wanton allegations,

against a lawyer behind his back, a party

cannot seek to have the relief of having delay

condoned and that too delay of as much as 649

days. There is absolutely no merit or just and

sufficient cause to have the delay of 649 days

R. S. A. No.259 of 2007 -4-

in filing the R.S.A condoned.

5. In the result, refusing the prayer to

condone the delay of as much as 649 days, I

dismiss this C.M. Application. Consequently,

the R.S.A also stands dismissed.

K.P.BALACHANDRAN,
JUDGE
kns/-