Kerala High Court
Union Of India vs P.V.Michael on 19 March, 2010
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1677 of 2006()
1. UNION OF INDIA, REPRESENTED BY
                      ...  Petitioner
2. THE PAY & ACCOUNT OFFICER,
3. DIRECTOR GENERAL BORDER SECURITY
                        Vs
1. P.V.MICHAEL, S/O.VARGHESE,
                       ...       Respondent
                For Petitioner  :SRI.N.NEELAKANTAN ELAYATH,CGC
                For Respondent  : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
 Dated :19/03/2010
 O R D E R
      K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
                   ------------------------------
                     W.A.No.1677/2006 &
                 C.M. Application No.986/2006
                   ------------------------------
                Dated this, the 19th day of March, 2010
                            JUDGMENT
Balakrishnan Nair, J.
Nobody appeared for the appellants. Though this Court
ordered to condone the delay on condition of payment of
Rs.500/- to the Kerala High Court Legal Services Committee
within one month, so far, the said payment has not been made.
Therefore, the petition to condone the delay is dismissed. As a
result, the Writ Appeal is also dismissed.
 K. Balakrishnan Nair,
Judge.
 P.N.Ravindran,
Judge.
nm.