High Court Kerala High Court

R.Padmini vs State Of Kerala on 31 March, 2009

Kerala High Court
R.Padmini vs State Of Kerala on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10504 of 2009(G)


1. R.PADMINI, W/O.VEERANANDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. THIRUVANANTHAPURAM DEVELOPMENT

4. THE ESTATE OFFICER (SECRETARY),

5. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.10504 OF 2009
              ------------------------
           Dated this the 31st day of March, 2009.

                         JUDGMENT

Challenge in this writ petition is against Ext.P13, an

order passed by the District Collector rejecting the

application filed by the petitioner for condoning the delay

in filing Ext.P7 appeal.

2. The facts of the case are that, Ext.P5 is an order

passed by the Estate Officer, the 4th respondent, for the

eviction of the petitioner in terms of the provisions

contained under the Kerala Public Buildings (Evicting of

Unauthorized Occupants) Act 1968. Against the said order

petitioner filed Ext.P7 appeal before the District Collector,

the 2nd respondent along with Ext.P8 application for stay

and Ext.P9 application to condone 350 days delay in filing

the appeal.

WP(c).N.10504/09 2

3. On the ground that the 2nd respondent has no power

to condone the delay in filing the appeal, the appeal was

rejected by Ext.P10. That was challenged before this court in

WP(c).No.23747/08. The writ petition was disposed of holding

that the 2nd respondent has power to condone the delay and

Ext.P11 is the judgment. Accordingly the matter was

considered and by Ext.P13, the application for condonation of

delay was rejected by the District Collector on the ground that

he was not satisfied with the reasons stated. It is challenging

Ext.P13 that the writ petition is filed.

On a reading of Ext.P13, I am not satisfied that there has

been a proper exercise of power by the District Collector. In

my view the reasons stated for condonation of delay as

contained in Ext.P9 prima facie shows that the petitioner was

justified in the belated filing of the appeal and the petitioner

ought to have been given the chance to contest the case on

merit. Therefore I quash Ext.P15 and direct the District

Collector to consider Ext.P7 appeal with notice to the

WP(c).N.10504/09 3

Petitioner, as expeditiously as possible and at any rate within

8 weeks from the date of production of a copy of the

judgment.

Writ petition is disposed of as above.




                                      (ANTONY DOMINIC)
                                            JUDGE
vi/

WP(c).N.10504/09    4