High Court Kerala High Court

Kochukunju Pillai Narayanan … vs M.R.Vasanthi And Others on 26 March, 2009

Kerala High Court
Kochukunju Pillai Narayanan … vs M.R.Vasanthi And Others on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1210 of 2008()



1. KOCHUKUNJU PILLAI NARAYANAN PILLAI
                      ...  Petitioner

                        Vs

1. M.R.VASANTHI AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :26/03/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
           C. M. Application No.944 of 2008 in
                 R. S. A. No.1210 of 2008
          ------------------------------------------------
          Dated this the 26th day of March, 2009

                        JUDGMENT

C.M.Application No.944 of 2008 is an

application seeking for condonation of delay

of as much as 615 days in filing the appeal.

Condonation of delay is opposed by counsel for

the respondents. The judgment and decree under

appeal is dt.20/12/05. Application for copy

was made on 21/12/05. Stamp papers called for

on 08/02/06 were produced on 14/02/06 and copy

of judgment and decree was taken delivery of

on 16/02/06, but the appeal is filed almost

after two years on 21/01/08.

2. In the affidavit filed by the

appellant in support of the C.M. Application,

it is his case that the appeal ought to have

been filed on or before 11/05/06, but due to

intervention of some of the close relatives

R. S. A. No.1210 of 2008 -2-

and friends of the appellant and first

respondent, a compromise talk was going on as

the appellant and first respondent are

relatives and the appellant was also eager to

settle the dispute between them, but that

because of the adamant stand of the first

respondent’s father, the compromise did not

materialise; that the first respondent has now

filed a suit as O.S.375/07 before the

Munsiff’s Court, Chengannur on 15/12/07

against the appellant for declaration of her

title over the plaint schedule property and

hence, immediately on receipt of notice in the

said suit, this appeal is filed on 21/01/08

and the delay of 615 days caused in filing the

appeal, in the circumstances, be condoned.

3. It is too much to say that the

appellant who has taken delivery of copy of

decree and judgment appealed against on

R. S. A. No.1210 of 2008 -3-

16/02/06 waited for one year and eleven months

making attempts at settling the matter. If at

all there is any scope for settlement, it

could only fade away when right of appeal is

lost and the explanation offered cannot be

swallowed as such to be true. The explanation

offered is only a ruse to get the delay

condoned. There is no just and sufficient

cause to condone the delay of 615 days in

filing the appeal on such unbelievable

explanations and the reasons stated cannot be

accepted as sufficient ground to condone the

delay.

4. In the result, refusing to condone the

delay of as much as 615 days in filing this

appeal, this C.M. Application is dismissed.

R.S.A.1210/08

C.M.Application No.944/08 seeking for

condonation of delay of as much as 615 days in

R. S. A. No.1210 of 2008 -4-

filing the RSA is dismissed today.

Consequently, this RSA is hopelessly barred by

limitation. This RSA is hence, dismissed.

K.P.BALACHANDRAN,
JUDGE
kns/-