IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7560 of 2009(L)
1. SANTHOSH, S/O. LATE MAMPILLY
... Petitioner
Vs
1. LAND REFORMS APPELLATE AUTHORITY,
... Respondent
2. SAROJINI,
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.7560 of 2009
---------------------------------
Dated, this the 11th day of March, 2009
J U D G M E N T
The petitioner states that he is the 3rd respondent in
A.A.No.144/90 on the file of the 1st respondent.
2. According to him, appeal was dismissed for default on
13/10/1999. However, the predecessor of the 2nd respondent
sought restoration of the appeal by filing Ext.P1, and to which the
petitioner’s predecessor filed Ext.P2 objection. It is stated that along
with Ext.P1, Ext.P3 application for condoning the delay of 2030 days
in filing Ext.P1 was also filed, and on that application also, his
predecessor had filed Ext.P4 objection. However, ignouring the
objections, order was passed by the 1st respondent condoning the
delay and allowing restoration.
3. The petitioner submits that despite having applied for
copies of these orders, the copies have not been issued so far. It is
stated that he pursueded the matter by filing various
representations, but however these representations remain without
any results. In these circumstances praying that an order requiring
WP(C) No.7560/2009
-2-
the 1st respondent to issue copies of the orders condoning the delay
and allowing restoration of Appeal No.144/1990, this writ petition
has been filed.
4. If as stated, the petitioner, being a party to the
proceedings, has applied for issuance of copies of the orders as
above, there is no reason why the 2nd respondent has declined or
delayed the same. Therefore, I direct the 1st respondent to issue
copies of the aforesaid orders to the petitioner, if he has already
made application for the same.
5. The petitioner shall produce a copy of the judgment
before the 1st respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg