High Court Kerala High Court

N.Purushothama Pai vs Mrs. Jenie Ramanand on 3 April, 2009

Kerala High Court
N.Purushothama Pai vs Mrs. Jenie Ramanand on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 95 of 2008()


1. N.PURUSHOTHAMA PAI
                      ...  Petitioner

                        Vs



1. MRS. JENIE RAMANAND, W/O.LATE RAMANAND
                       ...       Respondent

2. MRS. RAJANI, W/O.K.C.RAMESH, 38 YEARS

3. MRS. RANJANIE, W/O.LAKSHMI NARAYANAN

4. MRS. RANJISHA, W/O.S.KRISHNAKUMAR

5. NARAYANA PAI, MUNDASSERRY HOUSE

6. VASUNDHARA SARVOTHAMAN

                For Petitioner  :SRI.K.SUDHAKARAN(PALAKKAD)

                For Respondent  :SRI.K.P.DANDAPANI (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/04/2009

 O R D E R
                    PIUS.C.KURIAKOSE, J.
                      ------------------------
                      R.F.A.No.95 OF 2008
                      ------------------------

               Dated this the   3rd day of April, 2009


                           JUDGMENT

Smt.N.E.Bindu, learned counsel for the appellant draws my

attention to I.A.No.1335/2009 and seeks adjournment, so that

her senior Smt.Umamurthi can address me on the I.A. .

      2.       I   have     already    heard     both   sides   in

C.M.Appln.No.306/2008,       which    was    an   application  for

condonation of the inordinate delay of 2979 days caused in the

matter of filing the appeal and dismissed that application by my

order dated 18/11/2008. Nevertheless, I did not reject the

appeal straight away on the reason that the application for

condonation of delay was dismissed. I posted the appeal to

31/3/2009 observing that; “in the meanwhile, it is open to the

petitioner appellant to sort out the issue with the respondents by

paying sum of Rs.10 Lakhs or any other agreed amount to the

respondents by cash in full and final settlement of the

respondents’ share in the decree schedule property. The

RFA No.95/2008 .2.

learned Subordinate Judge will post the final decree proceedings

to a day after 31/3/2009″.

It is agreed by both sides that the issue has not been sorted

out between the parties. The RFA, therefore, will stand rejected

on the ground of delay.

PIUS.C.KURIAKOSE,JUDGE

dpk