IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15815 of 2008(G)
1. THAZHZTHUVEETTIL
... Petitioner
Vs
1. THE CHAIRMAN, CHUZHALI DEVASWOM
... Respondent
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :30/06/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.15815 of 2008
-------------------------------
Dated this the 30th June, 2008.
J U D G M E N T
This petition is filed under Article 227 of the Constitution
of India to quash the order passed by Appellate Authority (Land
Reforms), Kannur, dismissing the application filed under Section 5 of
the Limitation Act, to condone the delay in filing the appeal.
Consequent to the order, appeal was also dismissed. As settled by the
Apex Court, though the impugned order is passed in the application to
condone the delay in filing the appeal, consequent to that order,
appeal was dismissed as barred by time. Therefore, nevertheless, it is
an order of dismissal of the appeal. Remedy of the petitioner is to file
a revision, as provided under Kerala Land Reforms Act. The writ
petition is dismissed with liberty to the petitioner to file a revision.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.