Kerala High Court
Velloor Grama Panchayat vs Sreedharan Embran on 16 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1403 of 2002()
1. VELLOOR GRAMA PANCHAYAT,
... Petitioner
Vs
1. SREEDHARAN EMBRAN,
... Respondent
2. V.BALAKRISHNAN EMBRAN,
3. SMT.AHALYA,
4. RAMA RAO,
5. SUNITHA,
6. SUPRIYA,
7. STATE OF KERALA,
For Petitioner :SRI.K.S.MENON
For Respondent :SRI.B.KRISHNA MANI
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/09/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
........................................................................
L.A.A. No. 1403 OF 2002
.........................................................................
Dated this the 16th September, 2008
J U D G M E N T
Kurian Joseph, J:
This appeal was admitted on 06.03.2006. So far, the balance court
fee has not been paid. On 07.08.2008, this Court again passed an order to
the effect that if the balance court fee is not paid within a week, the appeal
would be dismissed.
2. Learned counsel for the appellant submits that there is no
instruction.
Therefore the appeal is rejected since the balance court fee is not
paid.
KURIAN JOSEPH,
JUDGE.
K.T. SANKARAN,
JUDGE.
lk
KURIAN JOSEPH &
K.T. SANKARAN, JJ.
………………………………………………..
L.A.A. No. 1403 OF 2002
…………………………………………………
Dated this the 16th September, 2008
J U D G M E N T