High Court Kerala High Court

P.C.George vs State Of Kerala on 18 February, 2010

Kerala High Court
P.C.George vs State Of Kerala on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 100 of 2010()


1. P.C.GEORGE, PARAVARAKATHU HOUSE,
                      ...  Petitioner
2. P.C.JOSEPH,   -DO-   -DO-
3. P.C.DAVIS,  -DO-   -DO-
4. THANKAMMA JOSEPH, MANARKATTU HOUSE,
5. MARIAKUTTY CHACKO, PARAVARAKATHU HOUSE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CUSTODIAN OF VESTED FORESTS AND

3. P.C.JACOB, PARAVARAKATHU HOUSE,

                For Petitioner  :SRI.P.SANTHALINGAM (SR.)

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :18/02/2010

 O R D E R
               A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                        C.M.Appln.No.249 of 2010 &
                   R.P.No.100/2010 in M.F.A.No.369/1998
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 18th day of February, 2010

                                      ORDER

Basheer, J.

This Miscellaneous application has been filed under Section 5 of the

Limitation Act seeking to condone the delay of 2954 days in filing the

review petition.

2. The petitioner is the third appellant in M.F.A.No.369/1997

which was disposed of way back on July 17,2001. The said judgment in

MFA is sought to be reviewed in the review petition.

3. It is averred in the affidavit filed in support of the application

for condonation of delay that after receipt of Annexure 1 order dated

February 14, 2006 passed by the Taluk Land Board, Mannarkkad ,

petitioner had contacted his counsel to decide further course of action.

After perusal of the judgment in the M.F.A. and the order passed by the

Taluk Land Board, it was decided to file a review petition.

4. However, according to the petitioner, he was not keeping well

and had been undergoing treatment. He has pressed into service a medical

certificate dated December 4, 2009 which states that petitioner “is a case of

RP.No.100/2010 2

chronic pancreatitis with pancreatic diabetes with diabetic neuropathy,

nephropathy and retinopathy”. It is further stated that the petitioner needs

regular medications and periodic investigations.

5. The Medical Certificate will not give any clue as to whether the

petitioner was in fact laid up or that he had been hospitalised at the relevant

point of time. There is not even a whisper with regard to the period during

which he had been hospitalised. Even assuming the Review Petition can be

entertained for any reason- we find none-petitioner has to necessarily give a

valid explanation for the delay. Annexure I order was passed in 2006.

Medical Certificate is dated December 4, 2009.

We have carefully perused the affidavit. We are not at all satisfied

with the so called explanation offered by the petitioner to condone the

inordinate delay of 2954 days in filing the Review Petition. Therefore, the

delay petition is dismissed. Consequently, the Review Petition is also

dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

RP.No.100/2010 2