IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 141 of 1994()
1. M.UMMUKULSU
... Petitioner
Vs
1. ALEXANDER
... Respondent
For Petitioner :SRI.A.K.MADHAVAN UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/06/2009
O R D E R
V. RAMKUMAR , J.
==========================
C.M.P. No. 758 of 1994
in
A.S. No. 141 of 1994
==========================
Dated this the 17th day of June, 2009.
ORDER
C.M.P. No. 758/1994
Even though notice was ordered on this petition to
condone the delay, no steps have been taken despite
adequate opportunities having been given. The petitioner is
called absent. This petition is accordingly dismissed for
default.
V. RAMKUMAR, JUDGE.
A.S. No. 141/1994
JUDGMENT
Since the petition (C.M.P. No. 758/1994) to condone the
delay has already been dismissed, this appeal is dismissed as
time barred. No costs.
Dated this the 17th day of June, 2009.
V. RAMKUMAR, JUDGE.
V. RAMKUMAR, J
————————————
A.S. No. 141 of 1994
—————————————-
17th day of June, 2009.
JUDGMENT