High Court Kerala High Court

P.A.Michael vs State Of Kerala on 5 June, 2008

Kerala High Court
P.A.Michael vs State Of Kerala on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 347 of 2008()



1. P.A.MICHAEL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA,REP.BY DIST.COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.LELLULAL T.G.THUNDATHIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/06/2008

 O R D E R
          P.R. RAMAN & T.R. RAMACHANDRAN NAIR, JJ.
              -----------------------------------------
                      R.F.A. No. 347 OF 2008
              -----------------------------------------
             Dated this the 5th day of June, 2008.


                         J U D G M E N T

P.R.Raman, J.

Since one month’s time granted by this Court has already

expired and in the absence of any petition for enlargement of

time, this appeal is rejected for non-payment of court fee.

P.R. RAMAN, JUDGE.

T.R. RAMACHANDRAN NAIR, JUDGE.

smp