IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 673 of 2010()
1. JESEENTHA PHILIP @ JESSY PHILIP,
... Petitioner
Vs
1. T.K.PHILIP,S/O.MATHAI VARGHESE,
... Respondent
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :02/09/2010
O R D E R
R.BASANT & M.L.JOSEPH FRANCIS, JJ.
**********************
C.M.Appl.No.2013 of 2010 and
Mat.Appeal No.673 of 2010
*********************
Dated this the 2nd day of September, 2010
ORDER/JUDGMENT
BASANT, J.
The learned counsel for the petitioner/appellant submits
that the petition for condonation of delay and the matrimonial
appeal have now become unnecessary and infructuous as
conditions have not been complied with and the exparte order
remains intact. We accept the request of the learned counsel for
the petitioner/appellant.
2. Accordingly the petition for condonation of delay and
the Matrimonial Appeal are dismissed as not pressed, the same
being unnecessary now.
(R.BASANT, JUDGE)
(M.L.JOSEPH FRANCIS , JUDGE)
rtr/