Kerala High Court
Kadeesa vs Alingalakath Valappil Fathima on 29 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 400 of 2001(H)
1. KADEESA
... Petitioner
Vs
1. ALINGALAKATH VALAPPIL FATHIMA
... Respondent
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent :SRI.R.PARTHASARATHY
The Hon'ble MR. Justice K.T.SANKARAN
Dated :29/02/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
C.R.P. NO. 400 OF 2001
--------------------------------------------
Dated this the 29th February, 2008
O R D E R
In spite of granting enough time to cure the defects, the defects are
not cured yet. The Civil Revision Petition is, therefore, dismissed for
default. However, liberty is granted to the petitioners to cure the defects
and apply for restoration of the Revision within two weeks.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
C.R.P.NO. 400 OF 2001
O R D E R
29th February, 2008
——————————————-