High Court Kerala High Court

P.Soman Pillai vs V.Jayadevan on 8 January, 2010

Kerala High Court
P.Soman Pillai vs V.Jayadevan on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 300 of 2009()


1. P.SOMAN PILLAI, S/O.PACHAN PILLAI
                      ...  Petitioner

                        Vs



1. V.JAYADEVAN, S/O.LATE VASU
                       ...       Respondent

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.T.M.ABDUL LATHEEF

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/01/2010

 O R D E R
                  A.K.BASHEER & M.L.JOSEPH FRANCIS, JJ.
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                   F.A.O.No.300 OF 2009
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 8th day of January 2010

                                        JUDGMENT

Basheer, J.

This appeal is directed against the order passed by the court below on an

application for restoration of the appellant’s appeal which was dismissed for

default.

2. It was noticed by the court below that the appeal was being adjourned

from time to time on several occassions and that the appellant was not prepared

to argue the case. For instance, the appeal was posted before the lower appellate

court on August 5, 2008. Thereafter, it was adjourned to 7th, 13th and 14th of

August for hearing. The appeal was admittedly dismissed on August 14th, since

the appellant was not ready.

3. However, having heard learned counsel for the parties, we are of the

view that the appellant can be given one more chance to prosecute his appeal on

condition that he pays Rs.5,000/- as cost to the respondent. The cost shall be

deposited before the lower court within one month from today, failing which this

order will stand recalled.

4. The court below shall hear and dispose of the appeal as expeditiously as

possible at any rate on or before March 31, 2010.

F.A.O. is disposed of as above.

A.K.BASHEER, JUDGE

M.L.JOSEPH FRANCIS, JUDGE
jes