High Court Kerala High Court

State Of Kerala vs C.A.Jose on 18 November, 2009

Kerala High Court
State Of Kerala vs C.A.Jose on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1900 of 2009()


1. STATE OF KERALA, REP. BY PRINCIPAL
                      ...  Petitioner
2. DISTRICT COLLECTOR,
3. THE DEPUTY TAHSILDAR (RR), KERALA

                        Vs



1. C.A.JOSE, S/O.ANTONY, CHIRAYATH
                       ...       Respondent

2. KERALA FINANCIAL CORPORATION

3. BRANCH MANAGER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/11/2009

 O R D E R
       S.R. Bannurmath, C.J. &               A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 1900 OF 2009
                                   and
                    C.M. Appl. No. 870 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 18th day of November, 2009

                             JUDGMENT

Basheer, J.

Sri.M.M.Sayed Muhammed, Standing Counsel, Kerala

Financial Corporation accepts notice for respondent Nos. 2

and 3. Sri.V.Rajendran accepts notice for respondent No.1.

2. Having heard learned counsel for the parties and

having perused the averments in the affidavit filed in support

of the petition for condonation of delay, we are satisfied that

the delay of 143 days in filing the Writ Appeal is liable to be

condoned. We do so.

The issue involved in this Writ Appeal is no more res

integra, in view of the decision rendered by a Division Bench

of this Court in Malabar Organics Ltd. v. State of Kerala

[2009(4) KLT 328]. Learned Additional Advocate General

submits that in view of the above judgment, the Writ Appeal

can be closed. Ordered accordingly. The directions contained

W.A.No. 1900 OF 2009 and
C.M. Appl. No. 870 OF 2009
-:2:-

in the judgment in Malabar Organics Ltd.’s case(supra) shall

govern this case also.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb