Radhakrishnan vs Selvam on 15 June, 2007

0
35
Kerala High Court
Radhakrishnan vs Selvam on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18123 of 2007(G)


1. RADHAKRISHNAN, S/O KANDAMUTHAN,
                      ...  Petitioner

                        Vs



1. SELVAM, S/O RAJAPPAN,
                       ...       Respondent

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/06/2007

 O R D E R
                        M.N. KRISHNAN, J.



                 = = = = = = = = = = = = = = =

                 W.P.(C) No. 18123 OF 2007 G

                 = = = = = = = = = = = = = = =



                 Dated this the 15th June, 2007



                          J U D G M E N T

This writ petition is filed seeking a direction to

the District Court, Palakkad, to pass a judgment and

decree consequent to the dismissal of I.A. 781/2006 in

unnumbered Appeal of 2007 to enable the petitioner to

prefer a second appeal. The writ petitioner filed an

appeal before the District Court with a petition to

condone the delay of 698 days. The court was

dissatisfied with the reasons alleged in the petition

for condoning the delay and therefore dismissed the

application. So, as a corollary the District Judge

should have dismissed the appeal as well and I am

informed that it is not done. In order to enable a

party to file a second appeal as per law the delay

condonation application as well as the appeal has to be

dismissed. Since I am informed it is not done, a

direction is given to the District Judge to dispose of

the appeal itself in the light of his order in I.A. No.

781/06. Since it is apprehended that execution

proceedings will be further pursued I direct the

WPC No. 18123/2007 -2-

executing court not to proceed with the execution

petition E.P. No. 253/05 for a period of six weeks.

The writ petition is disposed of accordingly.

M.N. KRISHNAN

JUDGE

jan/

LEAVE A REPLY

Please enter your comment!
Please enter your name here