High Court Kerala High Court

State Of Kerala vs Mollyamma Antony on 28 July, 2010

Kerala High Court
State Of Kerala vs Mollyamma Antony on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1261 of 2010()


1. STATE OF KERALA, REP. BY THE
                      ...  Petitioner
2. THE DISTRICT COLLECTOR, ALAPPUZHA.
3. THE TAHSILDAR,

                        Vs



1. MOLLYAMMA ANTONY,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :28/07/2010

 O R D E R
        J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.

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

    W.A.No.1261 of 2010 & C.M.Appln.No.621 of 2010

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

             Dated this the 28th day of July, 2010

                          J U D G M E N T

J.Chelameswar, CJ.

C.M.Appln.No.621 of 2010 is filed with a prayer to

condone the delay of 682 days in filing the appeal against the

judgment, dated 20.6.2008, in W.P.(C) No.18053 of 2005. The

substance of the explanation given in the affidavit filed in support

of the petition is that State lost two years in consulting various

persons as to whether appeal should be preferred in the matter

or not. At paragraph 5 of the affidavit, it is stated as follows:-

“5. It is submitted that the delay in filing
the appeal was due to the time taken for
consultation with District Collector, Alappuzha,
Taxes Department, Law Department and
Additional Advocate General regarding scope for
appeal. It has not come to the notice of
Government that the appeal time was over by
this time. It is also submitted that the delay in
filing the appeal was not due to any wilful
negligence or laches on the part of the
petitioner.”

W.A.No.1261 of 2010 & C.M.Appln.No.621 of 2010

2

2. The most interesting part of the narration is that

the Under Secretary to the Government of Kerala,

Mr.R.P.Raheem, who is the deponent of this affidavit made it

bold to put on record that “it has not come to the notice of

Government that the appeal time was over by this time”.

3. The period of limitation to file a writ appeal is 30

days from the relevant date.

4. The certified copy of the judgment which is sought

to be appealed against was admittedly received by the

Government on 8.8.2008. On the face of such fact, we simply

fail to understand as to how the deponent believes or states that

the Government has not noticed of the fact that the period of

limitation for preferring the appeal is over. The above extracted

sentence to our view only demonstrates the absolute

carelessness in filing the affidavit apart from utter lack of respect

for the Rule of Law on the part of the deponent of the affidavit.

He also believes that the delay is not due to any willful

negligence or laches. If the various offices of the State consume

a period of two years on the question whether an appeal should

W.A.No.1261 of 2010 & C.M.Appln.No.621 of 2010

3

be preferred in the given case or not, where the period of

limitation is 30 days, it is hard to accept that there is neither

negligence nor laches on the part of various functionaries

involved. Lastly, we “admire” the temerity of the deponent in

stating that “it is only just and proper that this Honourable

Court may be pleased to condone the delay of 682 days in filing

the above appeal”. Such a statement, in one view, is also

capable of being construed as a statement dictating the course of

action to this Court.

In the circumstances, C.M.Appln.No.621 of 2010 is

dismissed with a cost of Rs.5000/- to the Kerala State Legal

Services Committee. Consequently, the writ appeal is also

dismissed.

J.CHELAMESWAR,
Chief Justice

P.N.RAVINDRAN,
Judge.

nj.