High Court Kerala High Court

G.Srikrishna Bhat vs State Of Kerala on 17 July, 2007

Kerala High Court
G.Srikrishna Bhat vs State Of Kerala on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 31739 of 2000(C)



1. G.SRIKRISHNA BHAT
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  :SRI.K.G.GOURI SANKAR RAI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/07/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                O.P.Nos.31739 & 31779 OF 2000
                   -------------------------------------------
               Dated this the 17th day of July, 2007


                               JUDGMENT

These writ petitions are filed by the same person against

the orders, by which, revisions and appeals under the Land

Assignment Rules have been rejected on the ground of delay.

The appeals were filed with application to condone delay,

without explicitly stating any reason that could be treated as

sufficient cause to condone delay. After those appeals were

dismissed, revisions were filed again with applications to

condone delay, without any excusable reason. The statutory

authorities have rejected the revisions also. That apart, no

specific case is discernible on the merits, except from the bald

assertion that the petitioner had been in possession of the land

in question following his ancestors. There is no shut of material

on record to conclude in this way. I do not find any jurisdictional

error or legal infirmity in the orders impugned in these writ

petitions.

In the result, these writ petitions are dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

=======================

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NOs.31739 & 31779 OF 2000

JUDGMENT

17TH JULY, 2007.

=======================