High Court Kerala High Court

Reji vs N.S. Peter on 2 July, 2008

Kerala High Court
Reji vs N.S. Peter on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 672 of 2005()


1. REJI W/O. VARGHESE K.V.,
                      ...  Petitioner

                        Vs



1. N.S. PETER, S/O. SAVARIRAJ UDAYAR,
                       ...       Respondent

2. N.R. PICHAMUTHU, S/O. R.S. RAYAPPAN,

3. DAVID, S/O. N.R. PICHAMUTHU,

                For Petitioner  :SRI.K.SURENDRA MOHAN

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

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

 Dated :02/07/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
            C.M.Appl.No.439 of 2005 in
               R.S.A.No.672 of 2005
            ---------------------------

                     JUDGMENT

This is an application for condonation of delay

of 96 days in filing the appeal. In the affidavit

filed by the counsel for the appellant, who was

appearing in the court below in A.S.No.50/00, he

has stated that the appeal was disposed of on

13.8.2004; that his Clerk was on leave for twenty

days from 3.8.2004 till 23.8.2004; that therefore,

he entrusted another Clerk to file application for

obtaining certified copies of the judgment and

decree; that the Clerk told him that application

was filed on 14.8.2004 itself; that since the

copies were not received and even the stamp papers

were not called for despite lapse of months, his

Clerk made enquiries in the office of the District

Court on 14.1.2005 and then he was informed that no

copy application was filed and that immediately on

the next day, i.e. on 15.1.2005, a copy application

RSA 672/05 2

was made and certified copies of the judgment and

decree were received on 29.1.2005, but, this appeal

could be filed only as late as on 3.3.2005.

2. There is no explanation for the delay even

in the affidavit filed by the appellant in support

of the application for condonation of delay as to

why it so happened that despite receipt of copies

on 29.1.2005, the appeal was filed only as late as

on 3.3.2005, in a case where sufficient delay had

already occurred. I do not find any reason why the

delay from 29.1.2005 to 3.3.2005 is to be condoned,

even accepting the affidavits of the appellant as

also her counsel, who was appearing in the court

below.

In the result, I dismiss this C.M. Application

for want of any just and sufficient cause for

condonation of delay. Consequently, the Regular

Second Appeal also stands dismissed.

2nd July, 2008 (K.P.Balachandran, Judge)
tkv