High Court Kerala High Court

Director Of State Lotteries vs Mattapoyil Suresh on 12 August, 2009

Kerala High Court
Director Of State Lotteries vs Mattapoyil Suresh on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 542 of 1998()



1. DIRECTOR OF STATE LOTTERIES,KERALA,TVM
                      ...  Petitioner

                        Vs

1. MATTAPOYIL SURESH
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.T.G.RAJENDRAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :12/08/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

————————————————————————
CMP NO.4410/98 in AS 542/98 & AS 542 OF 1998-A

————————————————————————-

Dated 12th August 2009

Judgment

RAMAN, J.

CMP No.4410/98 is a petition to condone the delay of 1084

days in filing the appeal. The appeal was filed as early as in

1998 and the delay petition comes up for orders only in 2009. Be

that it may, the affidavit filed in support of the petition to condone

the delay states that the dispute in the suit is between two

private parties in the matter of entitlement of the prized amount

in the State Lottery. Rs.25 lakhs is the prized amount. The

Director of State Lotteries was included in the party array.

2. The suit was decreed and there was also an appeal

before this court. According to the petitioner, the decree was

passed on 15.11.1994 and the copy application was filed only on

24.09.1997. The delay of three years for applying for the copy

is not explained. According to the appellant he is aggrieved

because when he received notice in the execution petition, he

found that the claim is for an amount of Rs.25 lakhs. That is

AS 542/98 2

perhaps the reason for filling this appeal.

3. We have gone through the copy of the order issued by

the Director of State Lotteries, which clearly shows that the

amount of income tax was deducted pursuant to the judgment of

this court in AS No.256/95. Accordingly, the income tax due by

each of the parties was deducted and paid over to the Central

Government and only the balance is deposited, which has been

withdrawn by the parties also. Therefore, the decree stands

satisfied. In the absence of any dispute, at present, it is

unnecessary to file any appeal. The delay is not properly

explained. In such circumstances, the delay petition is

dismissed. Consequently, the appeal is also dismissed.





                                       P.R.RAMAN, JUDGE




                                       P.BHAVADASAN, JUDGE

sta

AS 542/98    3

AS 542/98    4