High Court Kerala High Court

State Of Kerala vs Kalathil Parambil Peethambaran on 27 October, 2010

Kerala High Court
State Of Kerala vs Kalathil Parambil Peethambaran on 27 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 668 of 2010()


1. STATE OF KERALA, REP. BY SPECIAL
                      ...  Petitioner

                        Vs



1. KALATHIL PARAMBIL PEETHAMBARAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.M.SAIDU MUHAMMED

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/10/2010

 O R D E R

Thottathil B.Radhakrishnan, J.

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

R.P.668/2010 in LAA.1343/2005

& C.M.Appl.1289/2010

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

Dated this the 27th day of October, 2010.

Order

Heard the leaned counsel for parties, including

on the merits of the review petition. The plea

raised in the review petition is that the ground

in the appeal that the standing space of

improvements was not taken into consideration for

deducting any amount accountable under that head.

The total amount granted by way of enhancement of

value of improvements is Rs.12340.55. With this,

the amount that could have been deducted if at

all, was obviously meagre and it does not merit

consideration on a review petition filed with an

application seeking condonation of delay in 1383

days. There is really no legitimate reason

attributed to the delay in filing the review

petition. That apart, it is also not the case

that such a ground was addressed at the stage of

RP668/10 -: 2 :-

admission. Under such circumstances, I find that

there is no error apparent on the face of the

judgment calling for exercise of review, that

too, by condoning the enormous delay of 1363 days

in filing the review petition. Review petition

and the C.M.Application fail and they are

accordingly dismissed.

Thottathil B.Radhakrishnan,
Judge.

Sha/3010