High Court Kerala High Court

Jose vs Fancis on 28 July, 2010

Kerala High Court
Jose vs Fancis on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 66 of 2005()


1. JOSE, S/O. ANAKKAL NELLISSERY YACOB,
                      ...  Petitioner

                        Vs



1. FANCIS, S/O. CHIRAYATH CHAKKUNNY,
                       ...       Respondent

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  : No Appearance

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.66 of 2005
                 ----------------------------------
             Dated this the 28th day of July, 2010


                           O R D E R

—————-

Pius C.Kuriakose,J.

We do not find any merits in the ground raised

in the RCR that the Rent Control Court or the Rent

Control Appellate Authority does not have any power to

condone delay. It is submitted by Sri.Chinnan on behalf

of the learned counsel for the revision petitioner that in

all probability the issue involved in this revision is settled

between the parties. In view of that submission we close

the RCR.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb