High Court Kerala High Court

Manoj vs Kerala State Electricity Board on 21 January, 2008

Kerala High Court
Manoj vs Kerala State Electricity Board on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 889 of 2002()


1. MANOJ, S/O. DAMODHARAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH PUNNOOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :21/01/2008

 O R D E R
                                           K.T. SANKARAN, J.
                ...................................................................................
                                     C.R.P. No. 889 OF 2002
                ...................................................................................
                             Dated this the 21st January , 2008


                                                  O R D E R

Consequent to the dismissal of the application for condonation of delay in filing

the Civil Revision Petition, the Civil Revision Petition is also dismissed.

K.T. SANKARAN,
JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………………………………..

C.M.P. No. 2273 OF 2002
IN C.R.P. No. 889 OF 2002
………………………………………………………………………..

Dated this the 21st January , 2008

O R D E R

In the application for condonation of delay in filing the Civil Revision Petition,

notice was ordered on 22.11.2002. However, process was not paid. Process was paid

after about three years. Service was not complete. On 12.12.2007, time was granted

to take steps. No steps are taken till today. Today, there is no representation for the

petitioner when the case was called in the defect list.

Accordingly, the application for condonation of delay is dismissed.

K.T. SANKARAN,
JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………..

C. R. P No. 889 OF 2002

…………………………………………………
Dated this the 21st January, 2008

O R D E R