High Court Kerala High Court

Jaison Kurian vs Kuriakose on 30 January, 2008

Kerala High Court
Jaison Kurian vs Kuriakose on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1981 of 2001()



1. JAISON KURIAN
                      ...  Petitioner

                        Vs

1. KURIAKOSE
                       ...       Respondent

                For Petitioner  :SRI.T.RAJESH

                For Respondent  :SRI. RAJAN KALIYATH

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/01/2008

 O R D E R
                               M.N.KRISHNAN, J.
                               --------------------------
                           C.R.P. NO. 1981 OF 2001
                                 ---------------------
                   Dated this the 30th day of January, 2008

                                      ORDER

This revision petition is preferred against the order in IA 5485/00 and

IA 5470/00 in O.S. 24/98. The plaintiff is the revision petitioner. The suit

was dismissed for default. The plaintiff filed an application with a petition to

condone the delay of 230 days and also to restore the suit. The court

below dismissed the delay condonation application as well as the

restoration application. It is against that decision, the present revision

petition is filed. In the light of the decision reported in Lilly v. Ragesh

[2004 (3) KLT 712] when an application to condone delay as well as

application to set aside ex parte decree is dismissed, no revision lies under

Section115 and the remedy is to prefer appeal under Order XLIII Rule 1.

2. So, in the light of the said decision, this revision petition has to be

dismissed as not maintainable. But earnestly the matter has been

prosecuted before this court for the last 7 years. So when an appeal is

preferred with a petition to condone the delay, the factum of pendency of

revision before this court may be considered as a genuine ground for

condoning the delay.

This civil revision petition is disposed of accordingly.

M.N.KRISHNAN, JUDGE

vps