Kerala High Court
Mathew vs The Manager on 22 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 33 of 2003()
1. MATHEW S/O. ARANGASSERY ANTONY,
... Petitioner
Vs
1. THE MANAGER, DHANALAKSHMI BANK,
... Respondent
2. THE TAHSILDAR, THRISSUR.
3. THE VILLAGE OFFICER, ANJOOR.
4. KERALA STATE, REPRESENTED BY DISTRICT
For Petitioner :SRI.C.A.CHACKO
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :22/12/2009
O R D E R
P.Q.BARKATH ALI, J.
- - - - - - - - - - - - - - - - - - - - -
C.R.P.No.33 OF 2003
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of December, 2009
ORDER
This revision petition has been filed against the order of the
District Court, Thrissur in I.A.No.3143/2001 in A.S.No.405/2001 dated
18th July 2002 which is a petition to condone the delay in filing the
appeal. A revision will not lie against such an order. Revision
petitioner should have filed second appeal challenging the said order.
Hence the Civil Revision Petition is dismissed as not maintainable.
P.Q.BARKATH ALI
JUDGE
sv.