High Court Kerala High Court

K.V.Sreedhara Panicker vs K.V.Sulochana on 8 March, 2010

Kerala High Court
K.V.Sreedhara Panicker vs K.V.Sulochana on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 953 of 2009()


1. K.V.SREEDHARA PANICKER,
                      ...  Petitioner

                        Vs



1. K.V.SULOCHANA, VALIYA KALAYIL,
                       ...       Respondent

                For Petitioner  :SRI.P.VINODKUMAR

                For Respondent  :SRI.N.ASHOK KUMAR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/03/2010

 O R D E R
                         THOMAS P JOSEPH, J.

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

                       R.S.A.No.953 of 2009E

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

                 Dated this 08th day of March, 2010

                               JUDGMENT

The appeal arises from judgment and decree of learned Sub

Judge, Chengannur in A.S.No.11 of 2009 dismissing the appeal as it is

filed out of time consequent to the dismissal of I.A.No.96 of 2009 to

condone the delay. Respondents filed the suit for fixation of boundary,

mandatory injunction and other reliefs claiming that the suit property

along with other items originally belonged to the mother of appellant

and respondent, Narayani Panickathi and after her death, the legal

representatives including parties hereto partitioned the property as per

document No.2805 of 2009. In that partition, item No.1, 15 cents was

set apart to the share of Narayani Panickathy. She settled the same in

favour of the respondent vide Ext.A3, settlement deed dated 09-12-

1996. Property on the west of the said property is item No.2, 23 cents

in the partition deed alloted to the appellant. Respondent wanted the

boundary of the suit property to be fixed and a mandatory injunction to

direct appellant to remove the structures allegedly put up in the suit

property. Appellant denied that respondent is the owner in possession

of the suit property and claimed that even prior to Ext.A2, partition

deed he was in possession of the suit property. Trial court observed

that the said plea of appellant is against recital in Ext.A2, partition

R.S.A.No.953 of 2009 2

deed to which he also was a party, upheld title of respondent as per

Ext.A3, settlement deed and granted reliefs. Appellant challenged that

judgment and decree in the first appellate court as A.S.No.11 of 2009

and since there was a delay of 2239 days (more than six (6) years) he

filed I.A.No.96 of 2009 to condone that delay. That application was

opposed by respondent, did not find favour with the first appellate

court and ended in a dismissal. Consequently the appeal also was

dismissed. Hence the second appeal. It is contended that first

appellate court has not gone into the merit of the case while condoning

the delay. According to the learned counsel appellant was under a

bonafide belief that since he has filed a separate suit for cancellation of

Ext.A3, he could settle the case with the respondent amicably.

According to the learned counsel for respondent there is no justifiable

reason to condone the delay.

2. While considering the application to condone the delay,

court has to consider sufficiency of the ground on facts pleaded and

made out in the application as held in Municipal Corporation of

Ahamedabad through the Muncipal Commissioner Vs. Voltas

Limited (AIR 1995 Guj 29). Hence in deciding whether appellant has

sufficient cause not to file the appeal on time, the court is concerned

with the plea raised by the appellant in support of the application and

find whether there is sufficient explanation for the delay. The question

of exercising discretion would arise only when the court finds that

R.S.A.No.953 of 2009 3

appellant had sufficient cause not to file the appeal within time. Here

the only reason stated in the application in support of the application

is that appellant did not prefer the appeal hoping that dispute could be

settled amicably but, that settlement did not materialise. I am unable

to think that for all the 2239 days appellant has been nursing the

thought that he could settle the dispute with the respondent. The

huge delay in filing the appeal is not explained. First appellate court

found that the reason stated cannot be believed, nor is sufficient cause

to condone the delay. I do not find reason to interfere with the finding

of the first appellate court, nor is any substantial question of law

involved in the matter.

Resultantly the second appeal is dismissed in limine.

THOMAS P JOSEPH,
JUDGE

Sbna/