IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 228 of 2007()
1. JOSEPH RAPHEAL @ BENNY, S/O.LATE RAPHEAL
... Petitioner
Vs
1. SHIJI FRANCIS, D/O. FRANICS,
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :SRI.C.P.PEETHAMBARAN
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :26/11/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
————————————————–
C.M.Application No.813 OF 2007
&
Mat.Appeal No.228 OF 2007
—————————————————–
DATED THIS THE 26th DAY OF NOVEMBER, 2009
O R D E R /J U D G M E N T
Basant, J.
The learned counsel for the appellant submits that he has
no instructions. The learned counsel for the respondent asserts
that the decree has already been satisfied and there is no
necessity for the continuance of this Mat.Appeal. We accept the
submission of the learned counsel for the respondent which is not
controverted by the learned counsel for the appellant that he has
no instructions. It is evident that the appellant is not interested
in prosecuting this appeal. The application for condonation of
delay as also the appeal are hence dismissed for non-prosecution.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn