IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 662 of 2009()
1. JOHN KARIPAT, S/O. AUGUSTINE,
... Petitioner
Vs
1. MOILIA KARILLATH MAMMAD,
... Respondent
2. ONAVILLATH KESAVAA VAZHANNUVAR,
3. STATE OF KERALA, BY GOVT. PLEADER
For Petitioner :SRI.ABRAHAM JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :06/01/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
----------------------------------------
C.R.P.Nos.662 AND 677 OF 2009
--------------------------------
Dated this the 6th day of January 2010
----------------------------------------------------------
JUDGMENT
These two revisions are filed against separate
orders passed by the Appellate Authority (LR), Kannur
dismissing the applications moved for restoring two appeals
which had been dismissed for default. Both the appeals,
A.A No.103 and 104 of 1994 were dismissed for default on
23/11/1995. After lapse of six years, the common appellant
moved applications for restoring the appeals seeking
condonation of delay. The Appellate Authority, not being
satisfied with the grounds raised, dismissed that applications
vide separate orders dated 29/08/2001. Those orders are
sought to be challenged in the above two revisions seeking
condonation of delay for a period of 2960 days in preferring
such revisions.
2. I heard the learned counsel for the petitioner.
Perusing the affidavit sworn to in support of the petition to
condone delay by the appellant and also the submissions
C.R.P.Nos.662 AND 677 OF 2009 Page numbers
made by the learned counsel, I find no justifiable ground for
condoning delay and entertaining the revisions. The appeals
dismissed for default were sought to be restored seeking
condonation of delay of more than six years. The orders
passed by the Appellant Authority declining the request are
sought to be challenged by way of revisions after a span of
eight years. The petitions moved to condone such
inordinate delay are devoid of merit and they are dismissed.
With the result, the revisions are also dismissed.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv