High Court Kerala High Court

Chola Sahida vs Thrikkariyoor Devaswom on 16 January, 2008

Kerala High Court
Chola Sahida vs Thrikkariyoor Devaswom on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16438 of 2005(F)


1. CHOLA SAHIDA, D/O.AHAMMEDKUTTY HAJI,
                      ...  Petitioner

                        Vs



1. THRIKKARIYOOR DEVASWOM, REPRESENTED BY
                       ...       Respondent

2. THRIKKARIYOOR DEVASWOM, FIT PERSONS

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :SRI.A.P.CHANDRASEKHARAN (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :16/01/2008

 O R D E R
                             Pius C. Kuriakose, J.

                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                       W.P.(C) No.  16438    of  2005

               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

               Dated this the 16th  day of January,2008


                                   JUDGMENT

Counsel for the petitioner is not available. Ext.P3 order

passed by the Land Reforms Appellate Authority condoning delay,

which has been caused in the matter of filing the appeal by

respondents 1 and 2, is under challenge. The delay was inordinate,

i.e., 28 years, two months and 28 days. The appellate authority has

condoned the delay without imposing any condition keeping in mind

certain decisions of the Supreme Court and this Court which would

justify a liberal approach while considering applications for

condoning the delay. Though the ultimate order allowing the

application for condoning the delay can be justified, in my opinion,

the appellate authority should have imposed reasonable terms for

condoning the inordinate delay.

2. In the circumstances, the impugned order is modified by

incorporating a condition that respondents 1 and 2 pay a sum of

Rs.2,500/- by way of costs to the writ petitioner within two months

from today. If costs is not paid, the impugned order will stand set

WPC 16438/05 2

aside and the application for condoning the delay stand dismissed. If

the costs is not paid, the impugned order will stand confirmed.

The petition is allowed to the above extent.

Pius C. Kuriakose,

Judge.

mn.