High Court Kerala High Court

Mary Matha Kuries Pvt.Ltd vs State Of Kerala on 18 July, 2007

Kerala High Court
Mary Matha Kuries Pvt.Ltd vs State Of Kerala on 18 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1411 of 2004()


1. MARY MATHA KURIES PVT.LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPTD. BY THE CHIEF
                       ...       Respondent

2. THE REGISTRAR OF CHITTIES,

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/07/2007

 O R D E R
                               H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

                                       ------------------------------------------

                                               W.A.No.1411 of 2004 &

                                      C.M.Appln.No.1541 of 2004

                                      ------------------------------------------

                               Dated, this the   18th    day of July,  2007


                                               JUDGMENT

H.L.Dattu, C.J.

In `spite of granting sufficient time, the learned counsel for the appellant

has not paid the process fee to issue notice to the respondents. That only

shows that the appellant may not be interested in this matter.

2. Therefore the application seeking condonation of delay is rejected.

Consequently, the writ appeal is also rejected.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns

2