High Court Kerala High Court

Saramma vs Abraham Kurian on 29 July, 2008

Kerala High Court
Saramma vs Abraham Kurian on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 646 of 2008()


1. SARAMMA, W/O.PAPPAN, AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. ABRAHAM KURIAN, S/O.KURIAN ABRAHAM,
                       ...       Respondent

2. K.C.CHERIAN, S/O.ABRAHAM CHERIAN,

3. A.P.BABU, S/O.PAPPAN,

                For Petitioner  :SMT.GIRIJA.L.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :29/07/2008

 O R D E R
                       K.P. BALACHANDRAN, J.
                 --------------------------------------------------
                   C.M. Application No 536 of 2008
                                       and
                         R.S.A. NO 646 OF 2008
                 --------------------------------------------------
                      Dated this the 29th July 2008

                                 JUDGMENT

This is an application seeking for condonation of delay of 860

days in filing the Regular Second Appeal. R.S.A is filed assailing the

judgment of the first appellate court in A.S. No 204 of 2003 dated

23.03.2005. Copy of the judgment was applied for on 1.8.2007 after

more than two years and four months. Stamp papers called for on

14.08.1007 were produced on 16.08.2007 and copy was taken

delivery of on 17.08.2007. But the appeal was filed with a further

delay of almost three months on 14.11.2007.

2. In the affidvit filed by the appellant in support of the C.M.

Application appellant has stated that the judgment was received on

22.08.2007, but due to ill health and oldage she was bed ridden and

was not able to approach her counsel at the proper time and only

during last month that she could contact counsel after getting

recovery from her ill health and further that due to financial stringency

she was not able to file the appeal in time and thus there occurred

delay of 860 days in filing the appeal, which according to her, is not

RSA 646/08 2

wilful.

3. There is absolutely no averment as to why the application for

copy was filed after two years and four months of delivery of

judgment by the court below. Date of receipt of copy of judgment

stated as 22.08.2007 also is not correct as copy was taken delivery

of on 17.08.2007. There is nothing on record to show that the

appellant was suffering from any ailment at all or that she was bed

ridden. With such vague averments the delay of as much as 860

days does not stand convincingly explained. Therefore there is no

just and sufficient cause to condone the delay and to interfere with

the rights that have accrued to the successful party by non filing of

the appeal in time.

In the result, refusing to condone the delay of as much as 860

days in filing the R.S.A, I dismiss the C.M. Application.

Consequently the R.S.A also stands dismissed.

Sd/-

K.P. BALACHANDRAN
Judge

29/07/2008
en
[true copy]