IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1003 of 2002()
1. VASAVAN, S/O.ACHUTHAN,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
For Petitioner :SRI.R.MURALIDHARAN (AROOR)
For Respondent :SRI. ASOK M.CHERIYAN, SC, KSEB
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/06/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CMP NO. 2606 OF 2002
IN C.R.P. 1003 OF 2002
------------------------------------------
Dated this the 20th day of June, 2008
O R D E R
This petition is filed to condone the delay of 401 days
in filing the revision petition. The affidavit filed does not
show that petitioner was under the treatment of any
particular doctor or Ayurvedic physician. When respondent
disputed the ground alleged petitioner produced a
certificate obtained from an Ayurvedic Physician in June
2008 stating that from December 2000 to May 2001
petitioner was advised to take rest and also avoid journeys,
consequent to the treatment for spondylitis and back pain.
Learned counsel appearing for respondent pointed out that
the said certificate was obtained from an Ayurvedic
physician at Ernakulam and what is stated in the petition is
that he cannot travel to a distance of 80 Kms and if
petitioner could travel to Ernakulam he could definitely
travel to take steps to file revision and in such
CMP 2606/02 IN CRP+1003/02
2
circumstances there is no sufficient reason to condone the delay.
There is sufficient force in the submission. Still in the interest of
justice delay will stand condoned on the petitioner paying or
depositing the cost of Rs.1,000/- within three weeks from today
failing which this petition will stand dismissed.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-