Kerala High Court
Chacko vs Shaji on 20 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 830 of 2005()
1. CHACKO, AGED 61,
... Petitioner
2. WILSON, AGED 32,
Vs
1. SHAJI, S/O. KUNJAPPAN,
... Respondent
2. P.P. SEBASTIAN, S/O. PAULO,
For Petitioner :SRI.K.SREESAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/02/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R.P.No. 830 OF 2005
...................................................................................
Dated this the 20th February, 2008
O R D E R
In spite of granting enough time on 31.08.2005 and 29.09.2005, the defects are
not cured. Learned counsel for the petitioner submits that two weeks’ time may be
granted to cure the defects. I do not think that the prayer can be granted. Moreover,
the Civil Revision Petition is against dismissal of an application filed under Order
XXXIX Rule 1 of the Code of Civil Procedure, which was confirmed in appeal. No
revision is maintainable against an order under Order XXXIX Rule 1 of the Code of
Civil Procedure.
For the aforesaid reasons, the Civil Revision Petition is dismissed for default.
K.T. SANKARAN,
JUDGE.
lk