High Court Kerala High Court

The K.S.E.B vs Krishnan. K.V on 7 March, 2008

Kerala High Court
The K.S.E.B vs Krishnan. K.V on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1537 of 2001()



1. THE K.S.E.B
                      ...  Petitioner

                        Vs

1. KRISHNAN. K.V
                       ...       Respondent

                For Petitioner  :SRI.R.K.VENU NAYAR, SC, KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/03/2008

 O R D E R
                                                      K.T. SANKARAN, J.

                           ...................................................................................


                        C.M.P. No. 3397 OF  2001 IN C.R.P.No. 1537  OF  2001


                           ...................................................................................

                                           Dated this the  7th March, 2008


                                                        O R D E R

Though notice was ordered on 22.08.2001 in the petition for condonation of

delay in filing the Civil Revision Petition, process was not paid for service of notice on

the respondent. Time was being granted from time to time to pay the process. Still,

the Kerala State Electricity Board do not believe in paying the process. The petition for

condonation of delay in filing the Civil Revision Petition is dismissed for default.

K.T. SANKARAN,

JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………………………………..

C.R.P.No. 1537 OF 2001

………………………………………………………………………..

Dated this the 7th March, 2008

O R D E R

Consequent on the dismissal of the petition for condonation of delay in the filing

the Civil Revision Petition, the Civil Revision Petition is also dismissed.

K.T. SANKARAN,

JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………..

C.R.P. No. 1537 OF 2001

…………………………………………………

Dated this the 7th March, 2008

O R D E R