High Court Kerala High Court

Babu vs Smt. Jaya on 7 June, 2010

Kerala High Court
Babu vs Smt. Jaya on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 184 of 2009()


1. BABU,
                      ...  Petitioner

                        Vs



1. SMT. JAYA,
                       ...       Respondent

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :SRI.SHOBY K.FRANCIS

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :07/06/2010

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

* * * * * * * * * * * * *
C.M.Application No.578 of 2009
& Mat.Appeal No.184 of 2009

—————————————-
Dated this the 7th day of June 2010

O R D E R & J U D G M E N T

Basant,J

There is no submission that conditions have been complied

with. No voucher/receipt is produced also. The learned counsel

for the appellant submits that he has not received any

instructions as to whether the payment has been made or not.

We must take it that the payment has not been made. Conditions

have not been complied with. We are satisfied, in these

circumstances, that the application for condonation of delay of

612 days only deserves to be dismissed.

2. This C.M.Application is accordingly dismissed.

Consequently, the Mat.Appeal shall stand rejected as barred by

limitation.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr // True Copy// PA to Judge

W.P.(Crl)/M.A/W.P.C.No. : 2 :

W.P.(Crl)/M.A/W.P.C.No. : 3 :

W.P.(Crl)/M.A/W.P.C.No. : 4 :

R.BASANT & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

29/07/2009