High Court Kerala High Court

State Of Kerala vs Ernakulam District Co-Operative … on 6 August, 2008

Kerala High Court
State Of Kerala vs Ernakulam District Co-Operative … on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1614 of 2008()



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. ERNAKULAM DISTRICT CO-OPERATIVE BANK LTD
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/08/2008

 O R D E R
            J.B.Koshy & K.P.Balachandran, JJ.
            ---------------------------------
                C.M.Appl.No.719 of 2008 &
                  W.A.No.1614 of 2008
            ---------------------------------

                        JUDGMENT

Koshy, J.

This is an application to condone the long delay

of 1297 days in filing the writ appeal. In the

affidavit filed in support of the delay condonation

application, the delay is not explained at all, except

the fact that a review petition was filed subsequently,

but the review petition was dismissed on 6.3.2007.

Absolutely no grounds are stated for condonation of

more than three years delay in filing the writ appeal.

It is submitted that the judgment involves financial

liability. But the judgment is confined to the facts of

this case alone. Since there is no ground to condone

the long delay of 1297 days, the delay condonation

application is dismissed. Consequently, the appeal also

stands dismissed.

(J.B.Koshy, Judge)

6th August, 2008
(K.P.Balachandran, Judge)
tkv