IN THE HIGH COURT OF KERALA AT ERNAKULAM ST Rev No. 347 of 2004() 1. STATE OF KERALA, ... Petitioner Vs 1. SRI.P.P.JOSE, ... Respondent For Petitioner :GOVERNMENT PLEADER For Respondent : No Appearance The Hon'ble the Chief Justice MR.H.L.DATTU The Hon'ble MR. Justice K.T.SANKARAN Dated :24/09/2007 O R D E R H.L.DATTU, C.J. & K.T.SANKARAN, J. ------------------------------------------ S.T.Rev.No.347 of 2004 & C.M.Appln.Nos.935/2004 & 930/2006 & I.A.No.3292 of 2006 ------------------------------------------ Dated, this the 24th day of September, 2007 ORDER
H.L.Dattu, C.J.
There is a delay of 1896 days in filing this revision petition. For
condoning the delay, the petitioner has filed applications under Section 5 of the
Limitation Act.
2. We have carefully gone through the explanation offered by the
petitioner for condoning the delay in filing the revision petition. Having heard
the learned Government Pleader appearing for the petitioner and having
considered the explanation offered in the applications, we are of the opinion
that the explanation is fully unsatisfactory. Therefore the applications require to
be rejected and they are accordingly rejected.
3. Consequently, the revision petition is also rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns