IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 336 of 2009()
1. THE ASSISTANT ENGINEER, K.S.E.B.
... Petitioner
Vs
1. CHANDRIKA PLASTIC INDUSTRIES
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :16/02/2009
O R D E R
J.B. Koshy,Ag.C.J. & V.Giri, J.
—————————————-
W.A.No. 336 of 2009 and
C.M.Appl.No.178 of 2009
—————————————-
Dated this the 16th day of February, 2009
Judgment
Koshy, Ag.C.J.
This is a petition to condone the long delay of 1031 days in
filing the appeal. The judgment was pronounced in open court on
6.3.2006. It is submitted that certified copy was applied only on
22.1.2007 and it was received on 26.10.2007. Review petition was filed
and it was disposed of on 20.11.2006. True copy of review order was also
not produced. Even though the certified copy of order in review petition
was obtained on 12.12.2006 as per the petitioner’s own averments, the
affidavit filed in support of the delay petition is dated 31.12.2008 and the
appeal is filed only on 11.2.2009. We are of the view that no satisfactory
reasons are stated for condoning the long delay of 1031 days in filing the
appeal. Hence, the delay condonation petition is dismissed.
Consequently, the appeal is also dismissed.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa