High Court Kerala High Court

Gopalakrishnan Nair vs Chithirathirunal Kerala Varma on 18 November, 2008

Kerala High Court
Gopalakrishnan Nair vs Chithirathirunal Kerala Varma on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33706 of 2008(K)


1. GOPALAKRISHNAN NAIR, S/O.RAGHAVAN NAIR,
                      ...  Petitioner

                        Vs



1. CHITHIRATHIRUNAL KERALA VARMA, AGED 54
                       ...       Respondent

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :18/11/2008

 O R D E R
                      K.P. BALACHANDRAN, J.
                     -------------------------------------
                       W.P(c) No. 33706 of 2008
                        ------------------------------
               Dated this the 18th day of November, 2008

                               JUDGMENT

Having argued writ petition at length, probably on being

convinced that this court will not be inclined to set aside Exhibit P13

common order, whereby delay condonation petition and restoration

petition to restore the application for setting aside the exparte decree,

counsel for the petitioner submitted that the delivery is posted to

20/11/2008 and this writ petition be disposed of granting the petitioner

breathing time to prefer an appeal against the exparte decree and to

obtain appropriate relief.

In the result, I order that delivery posted before the execution

court to 20/11/2008 shall stand adjourned to 3/12/2008. This writ

petition is disposed of with the above direction.

K.P. BALACHANDRAN, JUDGE

scm