IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 889 of 2002()
1. MANOJ, S/O. DAMODHARAN,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
For Petitioner :SRI.JOSEPH PUNNOOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :21/01/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R.P. No. 889 OF 2002
...................................................................................
Dated this the 21st January , 2008
O R D E R
Consequent to the dismissal of the application for condonation of delay in filing
the Civil Revision Petition, the Civil Revision Petition is also dismissed.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………………………………..
C.M.P. No. 2273 OF 2002
IN C.R.P. No. 889 OF 2002
………………………………………………………………………..
Dated this the 21st January , 2008
O R D E R
In the application for condonation of delay in filing the Civil Revision Petition,
notice was ordered on 22.11.2002. However, process was not paid. Process was paid
after about three years. Service was not complete. On 12.12.2007, time was granted
to take steps. No steps are taken till today. Today, there is no representation for the
petitioner when the case was called in the defect list.
Accordingly, the application for condonation of delay is dismissed.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
C. R. P No. 889 OF 2002
…………………………………………………
Dated this the 21st January, 2008
O R D E R