High Court Kerala High Court

Sujeesh vs Saidalavi. on 19 May, 2010

Kerala High Court
Sujeesh vs Saidalavi. on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 433 of 2010()


1. SUJEESH,AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. SAIDALAVI.S/O.HAMEED,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :19/05/2010

 O R D E R
                      A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               C.M.Appln.No.542 OF 2010 &
                                   M.A.C.A.No.433 OF 2010
                        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           Dated this the 19th day of May 2010

                                           JUDGMENT

Basheer, J.

In this application filed under Section 5 of the Limitation Act, the prayer is to

condone the delay of 624 days in filing the appeal.

2. Admittedly, the impugned award was passed on October 27, 2007. But

according to the petitioner/appellant, he was away from home pursuing his studies

outside Kerala for the last two years and therefore he could not contact his counsel

to give further instructions in the matter. It is further stated in the affidavit that

“after a few weeks he contacted his counsel and then only he knew that an award

had already been passed. Immediately he requested his counsel to apply for a

certified copy of the award.” According to the petitioner, the delay has occurred in

the above circumstance.

3. But a perusal of the certified copy of the award produced along with the

appeal shows that copy application for the certified copy of the award was filed on

March 18, 2008 and the copy was in fact delivered on May 31, 2008. But the

appeal is seen filed only on December 22, 2009. There is absolutely no explanation

whatsoever about the delay of more than 1= years from May 2008 till the date of

filing. We are not at all satisfied with the so called explanation.

Therefore, the petition is dismissed. Consequently, the appeal is also

dismissed.



                                                                                 A.K.BASHEER, JUDGE


jes                                                                      P.Q.BARKATH ALI, JUDGE