High Court Kerala High Court

Vasavan vs The Kerala State Electricity … on 20 June, 2008

Kerala High Court
Vasavan vs The Kerala State Electricity … on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1003 of 2002()


1. VASAVAN, S/O.ACHUTHAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

                For Petitioner  :SRI.R.MURALIDHARAN (AROOR)

                For Respondent  :SRI. ASOK M.CHERIYAN, SC, KSEB

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/06/2008

 O R D E R
               M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                    CMP NO. 2606 OF 2002

                    IN C.R.P. 1003 OF 2002

                  ------------------------------------------
            Dated this the 20th day of June, 2008


                              O R D E R

This petition is filed to condone the delay of 401 days

in filing the revision petition. The affidavit filed does not

show that petitioner was under the treatment of any

particular doctor or Ayurvedic physician. When respondent

disputed the ground alleged petitioner produced a

certificate obtained from an Ayurvedic Physician in June

2008 stating that from December 2000 to May 2001

petitioner was advised to take rest and also avoid journeys,

consequent to the treatment for spondylitis and back pain.

Learned counsel appearing for respondent pointed out that

the said certificate was obtained from an Ayurvedic

physician at Ernakulam and what is stated in the petition is

that he cannot travel to a distance of 80 Kms and if

petitioner could travel to Ernakulam he could definitely

travel to take steps to file revision and in such

CMP 2606/02 IN CRP+1003/02
2

circumstances there is no sufficient reason to condone the delay.

There is sufficient force in the submission. Still in the interest of

justice delay will stand condoned on the petitioner paying or

depositing the cost of Rs.1,000/- within three weeks from today

failing which this petition will stand dismissed.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-