High Court Kerala High Court

M.C.Meenakshi vs The Federal Bank Ltd on 9 January, 2008

Kerala High Court
M.C.Meenakshi vs The Federal Bank Ltd on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 414 of 2007()


1. M.C.MEENAKSHI,W/O. E.T.RAJENDRAN,
                      ...  Petitioner
2. E.T.RAJENDRAN,S/O,. LATE RAGHAVAN NAIR,

                        Vs



1. THE FEDERAL BANK LTD, MUKOOM,
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.A.ANTONY

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :09/01/2008

 O R D E R
                P.R.RAMAN & V.K.MOHANAN, JJ.
                  ---------------------------------
                     C.M.A.NO.1412/07 IN
                       R.F.A.No.414/07
                 ------------------------------------
            Dated this the 9th day of January, 2008

                              ORDER

Raman, J.

This is an application for condonation of delay of 666 days in

re-presenting the matter. Respondent appears. None appears for

the petitioner. Dismissed for default.

(P.R.RAMAN, JUDGE)

(V.K.MOHANAN, JUDGE)

sv.

P.R.RAMAN & V.K.MOHANAN, JJ.

———————————

R.F.A.No.414/07

————————————
Dated this the 9th day of January, 2008

JUDGMENT
Raman, J.

In view of the dismissal of C.M.A.NO.1412/07, the appeal is

also dismissed.

(P.R.RAMAN, JUDGE)

(V.K.MOHANAN, JUDGE)

sv.