IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 887 of 2002(D)
1. STATE OF KERALA,REPRESENTED BY ITS
... Petitioner
2. THE DIRECTOR,SURVEY AND LAND RECORDS,
3. THE SUPERINTENDENT,SURVEY AND LAND
Vs
1. N.PURUSHOTHAMAN NAIR,THITAVILAKOM,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.T. RAJASEKHARAN NAIR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/07/2008
O R D E R
J.B. Koshy & P.N.Ravindran, JJ.
————————————–
W.A. No. 887 of 2002
and C.M.P.No.2372 of 2002
—————————————
Dated this the 24th day of July, 2008
Judgment
Koshy,J.
The only direction in the judgment was to pay the
pension and pensionary benefits of the writ petitioner within a
period of two months. Since it was not obeyed, a contempt petition
was moved. That was also closed with a direction to pay the
pensionary benefits within two weeks. This is a delay condonation
petition filed for condoning the delay of 62 days in filing the appeal.
No satisfactory reasons are stated to condone the delay. Notice was
not served on the respondent (writ petitioner) so far. Considering
the judgment passed, we are of the opinion that no interference is
required as the petitioner retired on 30.4.2001. Time for settling
the pensionary benefits are also over. Hence, we dismiss the delay
condonation petition and writ appeal.
J.B.Koshy
Judge
P.N.Ravindran
Judge
vaa
W.A.No. /2002 2
J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.
————————————-
W.A. No. 887 of 2002
and C.M.P.No.2372 of 2002
————————————-
Judgment
Dated:24th July, 2008