IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1649 of 2003()
1. THUMBATH KUNHIKANNAN S/O. KOTTAN,
... Petitioner
Vs
1. MADATHIL PARUKUTTY AMMA (INSANE)
... Respondent
For Petitioner :SRI.C.KHALID
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :01/02/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
------------------------------------------------
C.R.P.No.1649 of 2003
-----------------------------------------------
Dated this the 1st day of February, 2010
O R D E R
A petition moved along with an appeal to
condone delay was dismissed for default. The
application moved to restore that petition also was
turned down. The present revision is challenging the
order passed by the court below declining to restore
the application moved for taking back the petition to
condone the delay.
2. It is conceded by the counsel that
consequent to dismissal for default of the petition to
condone the delay, the appeal too was rejected. The
challenge now is confined only against the order on a
petition moved along with the appeal to condone delay.
Whether it be the application to restore the previous
application or not is not of much significance. The
petitioner has to challenge the dismissal of his
appeal, which had been rejected, as provided by law.
3. Learned counsel seeks for disposal of the
revision, without prejudice to his right to challenge
C.R.P.No.1649 of 2003
:: 2 ::
the decision rejecting his appeal as time barred, as
provided by law. Time taken for prosecuting this
revision is also sought to be exempted under Section
14 of the Limitation Act, in moving an appeal against
the order rejecting the appeal as time barred. There
is nothing to indicate that the petitioner was not
prosecuting the revision bona fide, whatever be the
worth of the challenge made against the impugned
order. It is open to the petitioner to seek for
exemption under Section 14 of the Limitation Act, if
at all, an appeal is preferred against the order
rejecting the appeal as time barred.
Reserving the right to do so, the revision is
closed.
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
SK/-
//true copy//