High Court Kerala High Court

C.G.Sivankutty vs C.M.Varghese on 3 June, 2008

Kerala High Court
C.G.Sivankutty vs C.M.Varghese on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 37 of 2008()


1. C.G.SIVANKUTTY, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. C.M.VARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.RAJEEV.K.KURUP

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :03/06/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
               R.S.A.No. 37 of 2008
            ---------------------------

                     JUDGMENT

The defendant in O.S.No.36/02 on the file of

the Sub Court, Thiruvalla, who has lost his

contentions concurrently both before the trial

court as well as before the first appellate court,

is the appellant.

2. The suit was one for realisation of money.

The facts of the case do not require to be

detailed, as this Court is not called upon to

decide the merits of the findings in the suit.

Suffice to say that the suit was contested and the

trial court, after raising necessary issues for

trial, conducted a trial of the suit and

considering the evidence adduced at trial, which

consisted of oral evidence of PWs 1 and 2 and DW1

and documentary evidence Exhibits A1 to A3 and A4

series as also Exhibit B1, decreed the suit with

costs. Against the said decree, the present

appellant, who was the defendant in the suit, filed

RSA 37/08 2

appeal before the District Court, Pathanamthitta,

but, that had been filed with a delay condonation

application, as the appeal was not within time.

The first appellate court dismissed I.A.No.72/05,

which was the application to condone delay and

consequently, the appeal filed as A.S.No.210/05 by

the appellant was also dismissed. This Regular

Second Appeal is filed assailing the said

dismissal.

3. What has been produced before this Court is

only the judgment of the first appellate court in

A.S.No.210/05, which reads as follows:

“Heard.I.A.72/05 to condone delay
dismissed. Hence appeal is dismissed
as not maintainable. No cost.”

The order whereby I.A.No.72/05 was dismissed is not

produced. Consequently, this Court is unable to

understand as to how much was the delay, what was

the reason assigned to have the delay condoned and

RSA 37/08 3

what were the reasons, which weighed with the

court, to disallow condonation of delay prayed for.

This appeal filed by the appellant as an indigent

person was coming up for admission today, though it

was filed as early as on 5.6.2006. Still, the

appellant did not think it necessary or proper to

produce the order on I.A.No.72/05 to enable this

Court to consider the correctness of the order of

the court below refusing to condone the delay in

filing A.S.No.210/05. Further, no substantial

question of law arises also for consideration by

this Court in this Regular Second Appeal.

For all the above reasons, refusing admission,

I dismiss this Regular Second Appeal in limine.

3rd June, 2008 (K.P.Balachandran, Judge)
tkv