High Court Kerala High Court

M/S.Assambrook Ltd vs P.Saidu on 28 January, 2011

Kerala High Court
M/S.Assambrook Ltd vs P.Saidu on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1789 of 2003()



1. M/S.ASSAMBROOK LTD
                      ...  Petitioner

                        Vs

1. P.SAIDU, PALLIYALIL
                       ...       Respondent

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :28/01/2011

 O R D E R
                        M.N. KRISHNAN,J.
                  ...........................................
                    C.R.P.NO.1789 OF 2003
                  .............................................
           Dated this the 28th day of January, 2011.

                               O R D E R

This revision is preferred against the order in

I.A.No.95/1999 in A.A.No.39/1999 of the Appellate authority,

Kannur. The revision petitioner is not a party to the SM

Proceedings 475/95. It is alleged that the first respondent

obtained a certificate of purchase showing the second

respondent as the landlord. The revision petitioner was not

made a party. The revision petitioner came to know about

the proceedings only when the said certificate of purchase

was produced in a suit for injunction filed by the 1st

respondent. Since the revision petitioner was not a party to

the proceedings and as he came to know about the

proceedings only belatedly, he had moved an application to

condone the delay in filing the appeal. The appellate authority

had stated that there is no explanation for the delay from

22.2.1999 to 8.3.1999 and from 18.3.1999 to 13.4.1999 and

therefore dismissed the delay petition and also the appeal.

2. It is clear that the revision petitioner is not a party

: 2 :
C.R.P.NO.1789 OF 2003

before the Land Tribunal. A certificate of purchase is

obtained by the first respondent against the second

respondent in the appeal. It is also a settled principle of law

that unless there is a personal notice as contemplated

under Section 72F(3) of the Kerala Land Reforms Act, that

will not be binding on the person who is not served with

notice.

3. Here the revision petitioner is not even a party to

the proceedings. So far as condonation of delay is concerned,

the Hon’ble Supreme Court had laid down the principles to

be followed in the celebrated decision reported in Collector,

Land Acquisition, Anantnag v. Mst. Katiji (AIR 1987 SC

1353). The Hon’ble Supreme Court held that “when

substantial justice and technical considerations are pitted

against each other, cause of substantial justice deserves to

be preferred for the other side cannot claim to have vested

right in injustice being done because of a non-deliberate

delay”. It was also cautioned that “it must be grasped that

judiciary is respected not on account of its power to legalize

injustice on technical grounds, but because it is capable of

: 3 :
C.R.P.NO.1789 OF 2003

removing injustice and is expected to do so”.

4. Here is a case where a certificate that produced

had been obtained behind the back of the revision petitioner

and from the date of knowledge, the appeal is seen preferred

within 40 or 50 days. Therefore the appellate authority

was incorrect in dismissing the application to condone the

delay. There are grounds to condone the delay. Therefore

the appeal is allowed and the delay in filing the appeal is

condoned and the Appellate Authority is directed to restore

the appeal to file, send notice to the parties and dispose of

the matter in accordance with law.

The revision is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 4 :
C.R.P.NO.1789 OF 2003

M.N. KRISHNAN, J.

…………………………………….
C.R.P.NO.1789 OF 2003
………………………………………
28th January, 2011.

O R D E R