High Court Kerala High Court

Tharipadth Muhammed vs Muthalakandy Malu on 4 December, 2008

Kerala High Court
Tharipadth Muhammed vs Muthalakandy Malu on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 652 of 2008()


1. THARIPADTH MUHAMMED,
                      ...  Petitioner

                        Vs



1. MUTHALAKANDY MALU,
                       ...       Respondent

2. GOVERNMENT OF KERALA,

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :04/12/2008

 O R D E R
                       K.P. BALACHANDRAN, J.
                -------------------------------
                       C.R.P. No. 652 OF 2008
                -------------------------------
                  Dated this the 4th December, 2008.

                              O R D E R

The revision petitioner was the appellant before the land

reforms appellate authority, he having filed filed A.A.8/2006

assailing the order of the Land Tribunal, Kozhikode dismissing

O.A.2/2001 filed by him under Section 80B of the Kerala Land

Reforms Act. The appeal having been filed much out of time,

I.A.15/2006 was filed in the said appeal for condonation of delay.

The said application was dismissed by the land reforms appellate

authority vide order dated 27.3.2007 and consequently the appeal

also was dismissed and it is assailing the said dismissal that the

C.R.P is filed.

2. The appellate authority has observed that the petitioner

filed copy application on 12.12.2004 for copy of order in

O.A.2/2001 dismissed on 22.11.2004 and copy of order was

delivered to him on 20.12.2004 and consequently the appeal ought

to have been filed on or before 30.1.2005, but is filed on

27.2.2006 with a delay of 394 days. Petitioner contended that

C.R.P 652/2008 2

delay was on account of his ill health as he was suffering from

rheumatic and asthma complaints. He also produced photocopy of

o.p. Ticket and the reference o.p ticket for treatment taken at

medical college hospital, Calicut in connection with the injury

sustained to his head by falling into a gutter on 23.8.2003. The

appellate authority observed that all o.p tickets are prior to the

order passed on 22.11.2004 in O.A 2/2001 and were all around the

period 23.8.2003, the date on which he fell into gutter. It was also

observed that though copy of order was delivered to him on

20.12.2004 and the appeal time was over by 30.1.2005 there is no

valid explanation at all for the delay between 30.1.2005 and

27.2.2006 viz., for more than one year. It is further seen observed

by the appellate authority in the order impugned that the

petitioner/appellant tendered evidence as A.W.1 and he admitted

during examination that he had not contacted his lawyer ever after

the passing of the order by the land tribunal and hence the delay in

filing the appeal. It is finding on merits that there is absolutely no

ground to condone the delay that the appellate authority dismissed

I.A.15/2006 and consequently appeal filed as A.A.8/2006 as well

and, therefore, there is no merit in this revision petition assailing

the said order. It is further seen from a true copy of order in

C.R.P 652/2008 3

O.A.2/2001 filed along with this revision that the petitioner had

earlier filed an application before the Land Tribunal, Beypore as

O.A.1470/1970 under Section 80B of the Land Reforms Act and that

purchase was allowed as per the said application though the extent

was limited to 0.95 cents. It could only be for the reason that the

kudikidappu was overlapping properties belonging to two persons,

which however, is not evidenced by the records produced. The

petitioner however, did not prefer any appeal from the order in

O.A.1470/1970 and the said order became final. It is thereafter

that he filed O.A.2/2001 before the Land Tribunal, Kozhikode for

purchase under Section 80B of the Kerala Land Reforms Act. The

said application was being dismissed by the land tribunal holding

that the claim is barred by res judicata in view of the provisions

under Section 11 of the Civil Procedure Code because of the order in

O.A.1470/1970 which has become final. Hence, on merits also I do

not find any arguable case for the petitioner. In the circumstances

there is no merit in the civil revision petition and the C.R.P is

dismissed.

K.P.BALACHANDRAN
JUDGE

jj