Kerala High Court
K.K. Raju vs Kerala State Cocunut Development … on 12 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 181 of 2001()
1. K.K. RAJU
... Petitioner
Vs
1. KERALA STATE COCUNUT DEVELOPMENT CORPN.
... Respondent
For Petitioner :SRI.SEBASTIAN DAVIS
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/12/2008
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
C.R.P. NO. 181 OF 2001 G
------------------------------------------------------
Dated this the 12th December, 2008
O R D E R
Learned counsel for the petitioners submits that he has no
instruction in the matter. Enough time was granted to cure the defects.
Time was being granted from January, 2008 onwards. The defects are
not cured yet. The Civil Revision Petition is, therefore, dismissed for
default.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
C.R.P. NO. 181 OF 2001 G
O R D E R
12th December, 2008
——————————————-