IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 61 of 2008()
1. K.M.YOHANNAN, S/O. MATHAI MATHUNNI,
... Petitioner
Vs
1. BABU THOMAS, S/O. LATE K.M.THOMAS,
... Respondent
2. K.T.JOHNSON, S/O. LATE K.M.THOMAS,
For Petitioner :SRI.P.VIJAYAKUMAR
For Respondent :SRI.G.UNNIKRISHNON
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :12/06/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
C. M. Application No.55 of 2008 &
R. S. A. No.61 of 2008
------------------------------------------------
Dated this the 12th day of June, 2008
JUDGMENT
As per order of this Court dt.27/05/2008
on C.M. Application No.55/08, the delay of 172
days in filing the appeal was allowed to be
condoned on condition of payment of Rs.1,500/-
as cost to counsel for respondents and filing
memo to that effect positively on or before
10/06/08. No memo is filed and there is no
representation either for the appellant or for
the respondent. Memo not having been filed
reporting payment of cost, C.M. Application
No.55/08 stands dismissed. Consequently, this
R.S.A also stands dismissed.
K.P.BALACHANDRAN,
JUDGE
kns/-