Kerala High Court
M/S. Amala Rani vs Chandran on 24 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 966 of 2008()
1. M/S. AMALA RANI, BLUE METALS
... Petitioner
Vs
1. CHANDRAN, S/O. SANKARAN,
... Respondent
2. SREEJA KUMAR, S/O. KRISHNAN NIR,
3. THE UNITED INDIA INSURANCE COMPANY
For Petitioner :SRI.T.G.KALADHARAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :24/09/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER , J.
-------------------------------------------------------
R.P.No.966 of 2008 in M.A.C.A.No.1966 of 2007 &
C.M.Appln.No.2024 of 2008
-------------------------------------------------------
Dated, this the 24th day of September, 2008
O R D E R
H.L.Dattu, C.J.
This Review Petition was posted before the Court on
18.9.2008. Since none represented the review petitioner, we had
adjourned the matter to today.
2. Even today the learned counsel for the review petitioner
is not present before the Court. That only shows that the review
petitioner is no more interested in the matter. Therefore, the application
for condonation of delay in filing the review petition requires to be
rejected and it is rejected.
3. Consequently the Review Petition is also rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS