High Court Kerala High Court

Roy George vs Santha Kumari Pillai on 28 July, 2010

Kerala High Court
Roy George vs Santha Kumari Pillai on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 105 of 2004()


1. ROY GEORGE, S/O. SIMON GEORGE,
                      ...  Petitioner

                        Vs



1. SANTHA KUMARI PILLAI,D/O. LAKSHMI PILLAI
                       ...       Respondent

                For Petitioner  :SRI.JEEMON K.ABRAHAM

                For Respondent  :SRI.K.K.RAVINDRANATH

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/07/2010

 O R D E R

PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.

————————
R.C.R.No. 105 OF 2004

————————

Dated this the 28th day of July, 2010

O R D E R

Pius C.Kuriakose, J.

It is submitted by the learned counsel for the revision

petitioner that the RCR is not pressed. Accordingly, the RCR is

dismissed as not pressed.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk