High Court Kerala High Court

Mrs. Asuma Beevi vs State Of Kerala Rep. By Secretary on 12 June, 2009

Kerala High Court
Mrs. Asuma Beevi vs State Of Kerala Rep. By Secretary on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7950 of 2009(K)


1. MRS. ASUMA BEEVI, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY SECRETARY,
                       ...       Respondent

2. APPELATE AUTHORITY (LAND REFORMS),

3. T.K.SREEDHARAN,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/06/2009

 O R D E R
                      V.GIRI, J
                    -------------------
                 W.P.(C).7950/2009
                    --------------------
        Dated this the 12th day of June, 2009

                    JUDGMENT

3rd respondent claimed to be a tenant of the

petitioner in respect of a property having an extent

of 500 squre links forming part of a total extent of

12.5 cents of property belonging to the petitioner.

The Land Tribunal allowed the application of the 3rd

respondent against which the petitioner preferred

A.A.39/1990. The appellate authority issued notice

to the respondents in the appeal. But for several

years in spite of 50 posting dates, as contended by

the petitioner, appeal was not disposed of.

Petitioner approached this Court in O.P.22955/1996

aggrieved by the delay in the disposal of the appeal.

Same led to Ext.P2 judgment, giving three months’

time. It seems that thereafter, now the petitioner

has been informed that the appellate records are

missing. Hence this writ petition seeking

appropriate reliefs.

W.P.(C).7950/2009
2

2. Learned Government Pleader submits that the

records were transmitted from the office of the

appellate authority, Alappuzha to the appellate

authority, Thrissur. It seems that the records are

now missing. Steps are taken to reconstitute the

records. This shall be done within six months from

the date of receipt of a copy of this judgment.

Submission is recorded.

3. Once records are reconstituted, appeal shall

be disposed of without further delay, at any rate

within six months from the date of reconstitution of

the records. Learned counsel for the petitioner

undertakes to extend the maximum co-operation

necessary to see that the appellate records are

reconstituted.

Subject to the above, writ petition is disposed

of as above.

V.GIRI,
Judge

mrcs