High Court Kerala High Court

Sarojiniyamma vs Palaniswami on 28 October, 2010

Kerala High Court
Sarojiniyamma vs Palaniswami on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1938 of 2010()


1. SAROJINIYAMMA,MOOLAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. PALANISWAMI,MRR BUS SERVICE,
                       ...       Respondent

2. K.YOPGESH,20 SUBRAMAYAPURAM EXTENSION,

3. THE NATIONAL INSURANCE CO.LTD., REP.BY

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/10/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                    C.M.Appln.No.2474 OF 2010 &
                         M.A.C.A.No.1938 of 2010
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 28th day of October, 2010

                                 JUDGMENT

Basheer, J.

The prayer in this application filed under Section 5 of the

Limitation Act is to condone the delay of 772 days in filing the appeal.

2. The impugned award was passed by the Tribunal on May

21, 2007. According to the petitioner/appellant, free copy of the award

was issued only on February 26, 2008. Thereafter, in March 2008, she

was afflicted with Chickun Gunia and was bed ridden for a period of

two months. She also suffered from Rheumatoid Arthritis and was

rendered immobile. According to the petitioner, she could collect the

case file from her counsel only in the third week of March 2010. She

further states that she became totally incapacitated because of the

injury sustained by her and therefore she took voluntary retirement on

December 31,2001 after the accident.

Having perused the averments in the affidavit, we are not at all

satisfied with the so called explanation offered by the petitioner to

MACA.No.1938/2010 2

condone the inordinate delay. Therefore, the delay petition is

dismissed. Consequently, the appeal is also dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.1938/2010 2