High Court Kerala High Court

Gati Desk To Desk Cargo vs M/S.United India Insurance … on 22 February, 2008

Kerala High Court
Gati Desk To Desk Cargo vs M/S.United India Insurance … on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 227 of 2004()


1. GATI DESK TO DESK CARGO, 1-7-293,
                      ...  Petitioner

                        Vs



1. M/S.UNITED INDIA INSURANCE COMPANY LTD.,
                       ...       Respondent

2. FERTILIZERS AND CHEMICAL TRAVANCORE LTD.

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/02/2008

 O R D E R




                                            K.T.SANKARAN, J.

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

                                  C.R.P. NO.  227 OF 2004 D

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

                            Dated this the 22nd February, 2008


                                                    O R D E R

The revision petitioner challenges the order in I.A.No.242 of 2003 in

A.S.No.93 of 2003, on the file of the Court of the Additional District Judge,

North Paravur, which was filed against judgment and decree in

O.S.No.140 of 2000, on the file of the Additional Sub Court, North Parur.

There was a delay of 273 days in filing the appeal. I.A.No.242 of 2003

was filed under Section 5 of the Limitation Act to condone the delay. The

court below dismissed the application as per the order dated 18th

December, 2003, which is under challenge in this Revision.

2. The contention of the revision petitioner is that he was not

aware of the decree passed by the trial court on 11.9.2002 and that he

came to know about the decree only on 5.3.2003, when a communication

was received from the respondent requesting the petitioner to satisfy the

decree. It is stated that immediately, the petitioner made arrangements to

obtain certified copy of the decree. However, the counsel did not apply for

copy and only on 30.5.2003, certified copy was applied for. The appeal

was filed on 10.7.2003, though the certified copy was received in June,

2003. The court below held that the reasons are not sufficient to condone

C.R.P. NO.227 OF 2004

:: 2 ::

the delay. The reason stated for dismissing the application is that an

affidavit sworn to by the counsel was not filed and that the reason stated

by the petitioner that the counsel failed to inform about the decree passed

by the trial court is not a reason for condoning the delay. Having found

that the reason stated is not a reason which is capable of being accepted,

the court below could not have naturally expected an affidavit of the

counsel. Even if such an affidavit is filed, for the reason already stated by

the court below, the delay could not be condoned by it.

3. It is true that the affidavit of the counsel is not filed. It is also

true that failure on the part of the counsel to inform the petitioner about

the dismissal of the suit, strictly speaking, is not a ground for condoning

the delay. It is to be noted that the petitioner is having his office at

Secunderabad and naturally they have to rely on their advocate. There

was lapse on the part of the advocate and it was so stated by the

petitioner in the affidavit accompanying the application. The court below

could have, according to me, allowed the application on terms so that the

inconveniences caused to the respondents are, to some extent, taken

care of. By disposal of the appeal on the merits, no prejudice could be

caused to the respondents. The prejudice caused to the respondents is

only in the matter of delay. In the facts and circumstances of the case, I

am of the view that the application can be allowed on terms.

C.R.P. NO.227 OF 2004

:: 3 ::

For the reasons stated above, the order impugned is set aside and

I.A.No.242 of 2003 in A.S.No.93 of 2003 is allowed on condition that the

petitioner shall deposit before the court below, for payment to the

respondents, a sum of Rs.3,500/- as costs, within a period of six weeks

from today. If the petitioner fails to deposit the costs, the Civil Revision

Petition shall be treated as dismissed.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO. 227 OF 2004 D

O R D E R

22nd February, 2008

——————————————-