High Court Kerala High Court

M.Ummukulsu vs Alexander on 17 June, 2009

Kerala High Court
M.Ummukulsu vs Alexander on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 141 of 1994()



1. M.UMMUKULSU
                      ...  Petitioner

                        Vs

1. ALEXANDER
                       ...       Respondent

                For Petitioner  :SRI.A.K.MADHAVAN UNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/06/2009

 O R D E R
                       V. RAMKUMAR , J.
          ==========================
                     C.M.P. No. 758 of 1994
                                  in
                       A.S. No. 141 of 1994
          ==========================
              Dated this the 17th day of June, 2009.

                             ORDER

C.M.P. No. 758/1994

Even though notice was ordered on this petition to

condone the delay, no steps have been taken despite

adequate opportunities having been given. The petitioner is

called absent. This petition is accordingly dismissed for

default.

V. RAMKUMAR, JUDGE.

A.S. No. 141/1994

JUDGMENT

Since the petition (C.M.P. No. 758/1994) to condone the

delay has already been dismissed, this appeal is dismissed as

time barred. No costs.

Dated this the 17th day of June, 2009.

V. RAMKUMAR, JUDGE.

V. RAMKUMAR, J

————————————

A.S. No. 141 of 1994

—————————————-

17th day of June, 2009.

JUDGMENT