Kerala High Court
Annamma Varkey vs State Of Kerala on 15 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 120 of 2005(P)
1. ANNAMMA VARKEY, W/O. VARKEY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE UNION OF INDIA,
3. THE SUPERINTENDENT OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent :SRI.JOHN VARGHESE, SCGSC
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/02/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
R.P.No. 120 OF 2005 in
O.P.No.25557/2002
===========================
Dated this the 15th day of February,2010
ORDER
No representation for the petitioner.
Hence C.M.Appl.1071/2009 filed under section 5
of the Limitation Act to condone the delay in
filing the Review Petition is dismissed for
non-prosecution. Consequently Review Petition
is also dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006