High Court Kerala High Court

Special Tahsildar vs Chalil Purayil Kunhikannan on 19 December, 2006

Kerala High Court
Special Tahsildar vs Chalil Purayil Kunhikannan on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 1238 of 2005()


1. SPECIAL TAHSILDAR, L.A. N.H. KANNUR.
                      ...  Petitioner

                        Vs



1. CHALIL PURAYIL KUNHIKANNAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.M.ANTO

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/12/2006

 O R D E R
                   (M.RAMACHANDRAN & A.K.BASHEER, JJ)

              ----------------------------------------------------------------

                       C.M.Application No.1715 of 2005

                                            &

                              L.A.A.No.1238 of 2005

          -----------------------------------------------------------------

                Dated this the 19th day of December, 2006


                                     JUDGMENT

Ramachandran, J:

Appeal is filed belatedly and the delay is stated to be

223 days. Although an affidavit has been filed, attempting

to explain the delay, after hearing the parties we are of the

opinion that satisfactory reasons have not been presented

for condoning the substantial delay.

2. Taking note of the totality of the circumstances,

we dismiss the application for condonation of delay.

Consequently, the appeal will stand dismissed.






                                                              (M.RAMACHANDRAN)

                                                                       JUDGE






                                         (A.K.BASHEER)

   mks/                                      JUDGE