High Court Kerala High Court

P.K.Anand vs K.Lakshmi on 14 August, 2007

Kerala High Court
P.K.Anand vs K.Lakshmi on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24694 of 2007(S)


1. P.K.ANAND, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. K.LAKSHMI,
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :14/08/2007

 O R D E R
                    J.B.KOSHY & V.GIRI, JJ.
            -------------------------------------
                   W.P.(C)No.24694 OF 2007
            -------------------------------------
                   Dated 14th August, 2007

                           JUDGMENT

Koshy,J.

Petitioner was declared ex parte as he was

continuously absent before the Family Court. Thereafter, a

petition was filed for setting aside the ex parte order. That

was allowed on payment of cost of Rs.1,500/=. Even the

petition to set aside the ex parte order was filed with a

delay condonation petition. There also Rs.1,500/= was ordered

as costs as the petition to set aside the ex parte order was

filed after long delay. The amount of cost as ordered was not

paid and, hence, the petition to set aside the ex parte order

was dismissed. We see no ground to interfere with the same.

The writ petition is dismissed.

J.B.KOSHY
JUDGE

V.GIRI
JUDGE

tks