High Court Kerala High Court

Velu Nadar Ambrose vs Appavu Nadar Mani on 2 July, 2008

Kerala High Court
Velu Nadar Ambrose vs Appavu Nadar Mani on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 458 of 2008()


1. VELU NADAR AMBROSE, MELE KIDAYARA VEEDU,
                      ...  Petitioner
2. CHELLAMMA PALAMMA, DO.  DO.
3. CHELLAMMA BABY, MACHINGATHOTTAM PUTHEN

                        Vs



1. APPAVU NADAR MANI, MULICHIKUZHI VEEDU,
                       ...       Respondent

2. SHAKUNTHALA, D/O.MUTHU, MUDICHIKUZHI

3. DASAYYAN, S/O.APPAVU NADAR,

4. THANKAPPAN, S/O.APPAVU NADAR,

5. APPU, S/O.APPAVU NADAR,

6. SATHYANESAN NADAR, S/O.APPAVU NADAR,

7. THRESAMMAL, D/O.CHELLAMMA,

8. ROSILY, D/O.CHELLAMMA,

                For Petitioner  :SRI.V.SURESH

                For Respondent  : No Appearance

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

 Dated :02/07/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
            C.M.Appl.No.384 of 2008 in
               R.S.A.No.458 of 2008
            ---------------------------

                     JUDGMENT

This is an application for condonation of delay

of 636 days in filing the appeal. The judgment

assailed was pronounced on 16.11.2005. Copy thereof

was applied for only on 29.9.2007 and though the

copy of the judgment was taken delivery of on

23.10.2007, this appeal is presented only on

4.12.2007.

2. In the affidavit filed by the third

appellant in support of the application for

condonation of delay, the averments are that the

first appellant was looking after the affairs

regarding the appeal on behalf of all the

appellants; that he instructed their Advocate to

apply for and obtain certified copies of judgment

and decree for the purpose of filing appeal and he

promised to do so; that thereafter also the first

appellant kept on going to the office of the

RSA 458/08 2

counsel to ascertain whether copies are obtained;

that then he was told that he need not keep on

coming and asking for the copies; that he was

assured that he would inform them when copies are

ready; that accordingly they waited for

communication from the Lawyer; that in September

2007, they came to know that all other parties in

the appeal had received copies from their

respective counsel; that therefore she went to the

office of the counsel again and made enquiries and

then the counsel informed her that copies are not

received; that thereupon she made enquiry in the

office of the court personally on 29.9.2007 and

came to know that no copy application had been

filed; that when asked, counsel told her that it

appears that his Clerk has omitted to file copy

application; that immediately on her insistence a

copy application was made; that on 25.10.2007 they

were informed that copies have been received from

court; that she went over to the office of the

counsel and received copies on 27.10.2005; that she

RSA 458/08 3

was told that ninety days’ time will be available

to file an appeal to the High Court of Kerala; that

in the meanwhile, she fell ill with viral fever and

was unable to move from the house due to illness

that appellants 1 and 2 did not attend to the

matter in her absence and waited for her to get

better under the impression that they have got

ninety days’ time to file appeal; that they went to

the office of the present counsel on 25.11.2007 and

only when he informed that they realised that they

will not get ninety days’ time to file appeal, as

no copy application was made in time and that thus

there occurred a delay of 636 days in filing the

appeal.

3. No notice is being ordered on this C.M.

Application, as it is felt unnecessary to order

notice. It appears that the party and the counsel

are under the impression that any amount of delay

can be got condoned by filing an application making

some bald averments and that too behind the back of

the Lawyer, who was appearing in the court below

RSA 458/08 4

and his Clerk. There is no affidavit filed by the

Clerk or the Lawyer in support of the application

for condonation of delay. As regards what the

first appellant told her, he has got only hearsay

knowledge. The first appellant who is stated to be

one who was looking after the case also has not

filed any affidavit swearing to facts within his

knowledge to support the petition for condonation

of delay. It has to be remembered that there must

be an end to litigation and the successful party,

to whom rights have accrued by reason of non filing

of any appeal assailing the decree in their favour,

cannot be called upon to answer the appeal after

such a length of time and the rights so accrued to

the successful party cannot lightly be interfered

with. I see no just and sufficient cause to condone

the delay of as much as 636 days in filing the

Regular Second Appeal.

In the result, refusing to condone the delay of

as much as 636 days in filing the appeal, I dismiss

this C.M. Application. Consequently, the Regular

RSA 458/08 5

Second Appeal also stands dismissed.

2nd July, 2008 (K.P.Balachandran, Judge)
tkv