Kerala High Court
K. Upendra Kamath vs B. Sathish Pai on 5 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1517 of 2002()
1. K. UPENDRA KAMATH, S/O. K. SUBRAYA
... Petitioner
Vs
1. B. SATHISH PAI.
... Respondent
2. B. DINESHA PAI, BOTH ARE CHILDREN OF
For Petitioner :SRI.K.G.GOURI SANKAR RAI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/08/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
C. R. P. No.1517 of 2002
------------------------------------------------
Dated this the 5th day of August, 2010
ORDER
Pius C. Kuriakose, J
We noticed the “not pressed memo”
submitted by the counsel for the revision
petitioner. The CRP is dismissed as not pressed
without any order as to costs.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-