IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1961 of 2001()
1. NABEESA
... Petitioner
Vs
1. KADER
... Respondent
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent :SRI.RAJIT
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/02/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
C.R.P. NO. 1961 OF 2001
and
C.M.P.NO. 4242 OF 2001 IN
C.R.P.NO. 1961 OF 2001
--------------------------------------------
Dated this the 14th February, 2008
O R D E R
On 10.1.2008, two weeks’ time was granted as last chance to take
necessary steps, though there was no representation for the petitioner.
The defects are not yet cured. Today also there is no representation for
the petitioner. C.M.P.No.4242 of 2001, petition for condoning the delay
of 32 days in filing the Revision, is therefore, dismissed for default.
Consequent on the dismissal of the petition for condoning the delay
in filing the Revision, the Civil Revision Petition is also dismissed for
default.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
C.R.P.NO. 1961 OF 2001
and
C.M.P.NO.4242 OF 2001 IN
C.R.P.NO.1961 OF 2001
O R D E R
14th February, 2008
——————————————-