IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1210 of 2003()
1. RONALD T.TENNYSON, S/O. THOMAS,
... Petitioner
Vs
1. HARIKESHAN NAIR, S/O. KRISHNAN,
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/01/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R.P. No. 1210 OF 2003
...................................................................................
Dated this the 28th January, 2008
O R D E R
Consequent to the dismissal of the application to condone the delay in filing the
Civil Revision Petition, the Civil Revision Petition is dismissed for default. However, two
weeks’ time is granted to the petitioner to cure the defects and to file an application for
restoration.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
……………………………………………………………………….
C.M. APPLICATION NO. 11 OF 2003
IN C.R.P. No. 1210 OF 2003
………………………………………………………………………..
Dated this the 28th January, 2008
O R D E R
As per the order dated 08.01.2008, one week’s time was granted as a last
chance to cure the defects. The defects are not cured . Hence this application is
dismissed for default.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
C.R.P. No. 1210 OF 2003
…………………………………………………
Dated this the 28th January, 2008
O R D E R