IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1411 of 2004()
1. MARY MATHA KURIES PVT.LTD.,
... Petitioner
Vs
1. STATE OF KERALA, REPTD. BY THE CHIEF
... Respondent
2. THE REGISTRAR OF CHITTIES,
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
W.A.No.1411 of 2004 &
C.M.Appln.No.1541 of 2004
------------------------------------------
Dated, this the 18th day of July, 2007
JUDGMENT
H.L.Dattu, C.J.
In `spite of granting sufficient time, the learned counsel for the appellant
has not paid the process fee to issue notice to the respondents. That only
shows that the appellant may not be interested in this matter.
2. Therefore the application seeking condonation of delay is rejected.
Consequently, the writ appeal is also rejected.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns
2