High Court Kerala High Court

Omana Amma vs Thulasi Amma on 12 March, 2009

Kerala High Court
Omana Amma vs Thulasi Amma on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 803 of 2006()


1. OMANA AMMA, D/O. KUNJUKUTTY AMMA,
                      ...  Petitioner

                        Vs



1. THULASI AMMA, D/O. MANIAMMA,
                       ...       Respondent

2. SASIDHARAN NAIR, MUKKANNER HOUSE,

3. BALAN NAIR, MUKKANNER HOUSE,

4. BALACHANDRAN NAIR, MUKKANNER HOUSE,

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  : No Appearance

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

 Dated :12/03/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
              R.S.A.No.803 of 2006 &
              C.M.Appl.No.574 of 2006
            --------------------------

                     JUDGMENT

C.M.Appl.No.574/2006

Heard counsel for the appellant. This is an

application seeking condonation of delay of 597

days in filing the Regular Second Appeal. The

judgment under appeal was pronounced on 12.7.2004.

Copy was applied for after eight days, namely, on

21.7.2004. The stamp papers called for on

28.10.2004 were produced only on 1.11.2004, after

three days. Though 4.11.2004 was fixed as the date

to appear and receive the copy, copy was taken

delivery of only on 9.11.2004. This Regular Second

Appeal is filed only as late as on 11.9.2006, after

one year and ten months.

2. In the affidavit filed by the appellant in

support of the C.M. Application, the reason

assigned for the delay is that she did not receive

any intimation regarding receipt of copy of

judgment, though copy was taken delivery of on

RSA 803/06 2

9.11.2004 and only in the first week of August 2006

when she went to the office of the counsel, on

verification, that it was found that certified copy

of the judgment was obtained as early as on

9.11.2004. She further alleges that the clerk

attached to the office of her counsel, who was

dealing with the case, was dismissed from service

long back. There is no mention in the affidavit as

to who was the clerk dealing with the case and was

dismissed from the office of the Lawyer. There is

no supporting evidence from the Lawyer that any

negligence in the matter has occurred at his office

or that he has dismissed any clerk, who was dealing

with the case in the lower appellate court. Such

bald allegations cannot furnish sufficient cause to

have the delay of as much as 597 days in filing the

Regular Second Appeal condoned so as to disrupt the

verdict obtained by the respondents in their

favour, which has become final.

3. From the averments in the affidavit, it is

also evident that the appellant was not making any

RSA 803/06 3

enquiries about her case for about two years. It

is not for the counsel to go in search of the

client and intimate the client as to what she has

to do in the matter. Appellant has to make

enquiries with the Lawyer at least during

reasonable intervals so that such instances will

not occur. In the instant case, there is no

sufficient reason at all to condone the delay of as

much as 597 days in filing the Regular Second

Appeal.

In the result, I dismiss this C.M. Application.

R.S.A.No.803/2006

C.M.Appl.No.574/06 seeking for condonation of

delay of as much as 597 days in filing this Regular

Second Appeal is dismissed. Consequently, this

Regular Second Appeal is hopelessly barred by

limitation and is dismissed.

12th March, 2009 (K.P.Balachandran, Judge)
tkv