High Court Kerala High Court

State Of Kerala vs Joseph Palakkan on 24 January, 2007

Kerala High Court
State Of Kerala vs Joseph Palakkan on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 686 of 2006()


1. STATE OF KERALA, REP. BY THE
                      ...  Petitioner
2. SUPERINTENDING ENGINEER,

                        Vs



1. JOSEPH PALAKKAN, GOVERNMENT CONTRACTOR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOHNSON MANAYANI

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :24/01/2007

 O R D E R
                K.A. ABDUL GAFOOR & K.R. UDAYABHANU, JJ

              ===============================

              C.M. Appl. No. 858/2006 & R.P. NO.  686 OF 2006

              ===============================

                    Dated this the 24th day of January 2007


                                        ORDER

Udayabhanu, J

State has filed the review petition seeking to condone the delay

of 569 days. It is mentioned that certified copy was received on

20.12.2004. The present application is filed on 20.07.2006. It is

stated that the judgment was forwarded to the Superintending

Engineer and the Superintending Engineer sent the file to the office of

the Advocate General on 04.07.2006. The date on which the

judgment has been forwarded to the Superintending Engineer is not

specified. We find that the reason mentioned is hardly sufficient to

condone the delay of about 2 years. Moreover, we find that there is

nothing wrong in the judgment portion granting interest, that is, at 12

per cent on the principal sum till the date of decree and thereafter at

the rate of 6 per cent on the principal sum till realisation. We find no

substance in this regard also. Hence the Petition to condone delay is

dismissed.

K.A. ABDUL GAFOOR, JUDGE

K.R. UDAYABHANU, JUDGE.

RV