IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 31739 of 2000(C)
1. G.SRIKRISHNA BHAT
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent :SRI.K.G.GOURI SANKAR RAI
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.Nos.31739 & 31779 OF 2000
-------------------------------------------
Dated this the 17th day of July, 2007
JUDGMENT
These writ petitions are filed by the same person against
the orders, by which, revisions and appeals under the Land
Assignment Rules have been rejected on the ground of delay.
The appeals were filed with application to condone delay,
without explicitly stating any reason that could be treated as
sufficient cause to condone delay. After those appeals were
dismissed, revisions were filed again with applications to
condone delay, without any excusable reason. The statutory
authorities have rejected the revisions also. That apart, no
specific case is discernible on the merits, except from the bald
assertion that the petitioner had been in possession of the land
in question following his ancestors. There is no shut of material
on record to conclude in this way. I do not find any jurisdictional
error or legal infirmity in the orders impugned in these writ
petitions.
In the result, these writ petitions are dismissed. No costs.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NOs.31739 & 31779 OF 2000
JUDGMENT
17TH JULY, 2007.
=======================