High Court Kerala High Court

B.Anil Kumar vs Lalithambika on 7 September, 2010

Kerala High Court
B.Anil Kumar vs Lalithambika on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 306 of 2009()


1. B.ANIL KUMAR, AGED 46 YEARS,
                      ...  Petitioner
2. BALAKRISHNAN AGED 75 YEARS,

                        Vs



1. LALITHAMBIKA, AGED 31 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.UNNI. K.K. (EZHUMATTOOR)

                For Respondent  :SRI.T.P.PRADEEP

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :07/09/2010

 O R D E R

R. BASANT &
M.L. JOSEPH FRANCIS, JJ.

————————————————-

C.M.Appl. No.999 of 2009 &
Mat. Appeal No.306 of 2009-C

————————————————-
Dated this the 7th day of September, 2010

ORDER/JUDGMENT

Basant,J.

The learned counsel for the petitioners/appellants submits

that deposit has not been made to comply with the condition

imposed on 01/2/10 as modified by order dated 28/7/10.

Deposit must have been made by 31/8/10. The petition for

condonation of delay now deserves to be dismissed for non-

compliance with the condition imposed.

2. The petition for condonation of delay – I.A.No.999/09, is

hence dismissed. Consequently, the Mat. Appeal shall stand

rejected as barred by limitation.

Sd/-

R. BASANT
(Judge)

Sd/-

M.L. JOSEPH FRANCIS
(Judge)

Nan/ //true copy// P.S. to Judge