Kerala High Court
Eriyad Kadapoor Siddiqiya vs Kumaran on 7 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1510 of 2003(I)
1. ERIYAD KADAPOOR SIDDIQIYA
... Petitioner
Vs
1. KUMARAN, S/O. PAYAKKAL KUNJIPENGAN,
... Respondent
2. APPELLATE AUTHORITY (LR), THRISSUR.
3. THE LAND TRIBUNAL, KODUNGALLOOR.
For Petitioner :SRI.N.F.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/08/2008
O R D E R
M.Sasidharan Nambiar,J.
=======================
C.R.P No.1510 of 2003
=======================
Dated this the 7th day of August, 2008
O R D E R
C.M.Appl.237/2007 filed under section 5 of the
Limitation Act to condone the delay in filing the
revision is dismissed for non-prosecution.
Consequently Revision Petition is also dismissed.
M.Sasidharan Nambiar
Judge
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
CRL.R.P.NO. /08
———————
ORDER
MARCH,2008