High Court Kerala High Court

State Of Kerala vs N.Purushothaman Nair on 24 July, 2008

Kerala High Court
State Of Kerala vs N.Purushothaman Nair on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 887 of 2002(D)


1. STATE OF KERALA,REPRESENTED BY ITS
                      ...  Petitioner
2. THE DIRECTOR,SURVEY AND LAND RECORDS,
3. THE SUPERINTENDENT,SURVEY AND LAND

                        Vs



1. N.PURUSHOTHAMAN NAIR,THITAVILAKOM,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.T. RAJASEKHARAN NAIR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :24/07/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–

W.A. No. 887 of 2002
and C.M.P.No.2372 of 2002

—————————————
Dated this the 24th day of July, 2008

Judgment

Koshy,J.

The only direction in the judgment was to pay the

pension and pensionary benefits of the writ petitioner within a

period of two months. Since it was not obeyed, a contempt petition

was moved. That was also closed with a direction to pay the

pensionary benefits within two weeks. This is a delay condonation

petition filed for condoning the delay of 62 days in filing the appeal.

No satisfactory reasons are stated to condone the delay. Notice was

not served on the respondent (writ petitioner) so far. Considering

the judgment passed, we are of the opinion that no interference is

required as the petitioner retired on 30.4.2001. Time for settling

the pensionary benefits are also over. Hence, we dismiss the delay

condonation petition and writ appeal.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

W.A.No. /2002 2

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
W.A. No. 887 of 2002
and C.M.P.No.2372 of 2002

————————————-

Judgment

Dated:24th July, 2008