High Court Kerala High Court

The Secretary vs Kurumba on 9 July, 2008

Kerala High Court
The Secretary vs Kurumba on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 488 of 2008()


1. THE SECRETARY, KERALA STATE
                      ...  Petitioner
2. EXECUTIVE ENGINEER, KERALA STATE
3. ASSISTANT EXECUTIVE ENGINEER,

                        Vs



1. KURUMBA, AGED 78, W/O KOLLIKKARA
                       ...       Respondent

2. SANKARAN, AGED 54 PUNARAKAVEETTIL,

3. SHEELA, AGED 44 W/O PUNARKA SANKARAN,

4. SAJEEVAN AGED 36,

5. JOSEPH, AGED 49 PROPRIETARY,

                For Petitioner  :SRI. ASOK M.CHERIYAN, SC, KSEB

                For Respondent  : No Appearance

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

 Dated :09/07/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
             C.M.Appl.No.408 of 2008 &
               R.S.A.No.488 of 2008
            ---------------------------

                     JUDGMENT

This is an application for condonation of delay

of 103 days in filing the Regular Second Appeal.

The judgment under appeal was pronounced on

28.6.2007. Copy thereof was applied for only on

5.7.2007. Stamp papers called for on 10.9.2007 were

produced only on 13.9.2007. Though 18.9.2007 was

fixed as the date to appear and receive the copy,

copy was taken delivery of only on 20.9.2007 and

the appeal is filed only on 24.3.2008.

2. In the affidavit filed in support of the

C.M. Application the Assistant Executive Engineer,

attached to the Office of the Standing Counsel for

Kerala State Electricity Board (K.S.E.Board), has

offered explanation for the delay to the effect

that the certified copy of the impugned judgment,

taken delivery of on 20.9.2007, was forwarded to

the Secretary, K.S.E.Board, Thiruvananthapuram;

RSA 488/08 2

that the Secretary placed the matter before the

Legal Advisor and Disciplinary Enquiry Officer for

his legal opinion; that the said Officer opined to

file second appeal before this Court; that

thereafter the matter was placed before the K.S.E.

Board and on 22.10.2007 the K.S.E.Board accorded

sanction to file second appeal; that thereafter the

impugned judgment was forwarded to him; that he

handed over the certified copy of the impugned

judgment to the senior Standing Counsel for K.S.E.

Board to file second appeal along with the lower

court records on 2.11.2007, but unfortunately, the

case bundle was misplaced in the office of the

Standing Counsel and it was traced out only on

5.3.2008 and the appeal was filed on 24.3.2008,

with a delay of 103 days and that the delay has to

be condoned, as there is no wilful laches or

negligence on the part of the K.S.E.Board.

3. It is worthy to note that the deponent is

an Assistant Executive Engineer, attached to the

RSA 488/08 3

Office of the Standing Counsel for K.S.E.Board

itself. He has no other work other than to look

after the cases in the Office of the Standing

Counsel. There is no meaning in his saying that he

handed over the files to the Standing Counsel on

2.11.2007 and it happened to be misplaced and it

was traced out only on 5.3.2008. The period in

between is more than four months. Even if the

entire files in the Office of the Standing Counsel

were to be sorted out, so much time was not

necessary and it could have been done in less than

a month. This shows the culpable neglect and

laches with which matters are being dealt with by

the deponent at the office of the Standing Counsel.

Such irresponsible conduct in the matter of conduct

of cases cannot be accepted as a ground to condone

the delay of as much as 103 days, especially when,

rights have accrued to the successful party in the

meanwhile by reason of non filing of appeal by the

aggrieved party within the time prescribed by law

RSA 488/08 4

of limitation. There is no just and sufficient

cause to condone the delay of as much as 103 days

in the circumstances stated above.

In the result, refusing to condone the delay of

as much as 103 days in filing the appeal, I dismiss

this C.M. Application. Consequently, the Regular

Second Appeal also stands dismissed.

9th July, 2008 (K.P.Balachandran, Judge)
tkv