IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 95 of 2005()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
Vs
1. KAMALAMMA, W/O.CHANDRASEKHARANASARI,
... Respondent
For Petitioner :SRI.K.R.SADASIVAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/03/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
C.R.P. NO. 95 OF 2005 E
and
C.M.APPL.NO. 10 OF 2005
--------------------------------------------
Dated this the 12th March, 2008
O R D E R
Notice was ordered in C.M.Appl.No.102 of 2005 on 28.1.2005.
However, process was not paid. There is no representation for the
petitioner. C.M.Appl.No.102 of 2005, the application for condoning the
delay of 167 days in filing the Civil Revision Petition is, therefore,
dismissed for default.
Consequent on the dismissal of the application for condonation of
delay in filing the Revision, the Civil Revision Petition is also dismissed for
default.
(K.T.SANKARAN)
Judge
ahz/