High Court Kerala High Court

C.K.Govindan Nambiar vs D.George Kattil on 23 July, 2010

Kerala High Court
C.K.Govindan Nambiar vs D.George Kattil on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1284 of 2010()


1. C.K.GOVINDAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. D.GEORGE KATTIL, S/O.KATTIL,
                       ...       Respondent

2. V.VIJAYAKUMAR, S/O.VASUDEVAN,

3. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/07/2010

 O R D E R
                     A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                 M.A.C.A.No.1284 OF 2010
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated this the 23rd day of July 2010

                                              ORDER

Basheer, J.

In this application filed under Section 5 of the Limitation Act, the prayer is

to condone the delay of 397 days in filing the appeal.

2. The impugned award was passed by the Tribunal on August 30, 2008. It

is seen admitted by the petitioner/appellant that the copy of the award was

received on February 4, 2009. But according to the appellant/deponent, he was

in financial crisis at that time and was not able to continue his real estate

business because of that reason. However, in the last week of January 2010 he

came from Chennai and met his counsel. His son-in-law informed him that he will

also take a second opinion about the feasibility of filing an appeal. In the second

week of April, his son-in-law met the counsel and obtained the copy of the award.

It is thereafter that the appeal has been filed on June 1, 2010.

Having carefully perused the averments in the affidavit, we are not at all

satisfied with the explanation offered by the petitioner to condone the inordinate

delay. Therefore, the delay petition is dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes

A.K.BASHEER & P.Q.BARKATH ALI, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.A.C.A.No.1284 OF 2010

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 23rd day of July 2010

JUDGMENT

Basheer, J.

In view of the dismissal of petition for condonation of delay, this MACA is

also dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes