Kerala High Court
Vally vs Sreemathy on 17 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33789 of 2008(V)
1. VALLY
... Petitioner
Vs
1. SREEMATHY, D/O PALAYUR APPU,
... Respondent
2. SARASWATHY,
3. SUMATHY,
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :17/11/2008
O R D E R
K.P. Balachandran, J.
--------------------------
W.P.(C)No.33789 of 2008 V
--------------------------
JUDGMENT
Counsel for the petitioner submits that without
prejudice to the petitioner moving review
application in the court below for review of the
orders dismissing the restoration application and
the delay condonation application, this writ
petition be disposed of.
In the result, I dispose of this writ petition
without prejudice to the petitioner filing review
petition in the court below for review of the
orders passed by the court below on restoration
application and delay condonation application.
17th November, 2008 (K.P.Balachandran, Judge)
tkv