IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 593 of 2007(P)
1. ASSISTANT EXECUTIVE ENGINEER,
... Petitioner
2. THE DIRECTOR, GROUND WATER DIRECTORATE,
3. STATE OF KERALA REPRESENTED BY SECRETARY
Vs
1. SOMAN NAIR.K., KUZHIYATHU PADUTTATHIL,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.D.SOMASUNDARAM
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/01/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
R.P.No.593 of 2007 in
Original Petition No.35845 of 2002
----------------------------------------------
Dated 25th January, 2008.
O R D E R
C.M.Appln. No.251/07 : This is a petition to condone the delay of
186 days in filing the review petition. The judgment is dated
20.10.2006. The judgment was to be complied with within three
months. It is stated in the affidavit that the copy of the
judgment was received on 18.12.2006. The only reason for the
delay as stated in the affidavit is as follows :
“There is administrative delay in the office of the
Advocate General”
I am afraid, there is no justification for the statement in the
affidavit as quoted above. In the affidavit dated 19.3.2007 filed
by the Deputy Secretary to Government, three months time was
sought for complying with the direction. It is averred as follows:-
“Therefore 3 months time from 18.3.2007
may be granted to comply with the directions contained in the
above judgment for which a separate petition is also filed
herewith and the same may be granted.”
Therefore, there is absolutely no justification in the averment
without any basis that there is administrative delay in the
RP NO.593/07 2
Advocate General’s Office. The delay petition as well as the
review petition are accordingly dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
R.P.No.593 of 2007 in
Original Petition No.35845 of 2002
———————————————-
O R D E R
Dated 25th January, 2008.