High Court Kerala High Court

Nabeesa vs Kader on 14 February, 2008

Kerala High Court
Nabeesa vs Kader on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1961 of 2001()



1. NABEESA
                      ...  Petitioner

                        Vs

1. KADER
                       ...       Respondent

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  :SRI.RAJIT

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

 Dated :14/02/2008

 O R D E R




                                            K.T.SANKARAN, J.

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

                                  C.R.P. NO.   1961  OF 2001

                                                     and

                                 C.M.P.NO. 4242 OF 2001 IN

                                   C.R.P.NO.  1961 OF 2001

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

                              Dated this the 14th February,  2008


                                                    O R D E R

On 10.1.2008, two weeks’ time was granted as last chance to take

necessary steps, though there was no representation for the petitioner.

The defects are not yet cured. Today also there is no representation for

the petitioner. C.M.P.No.4242 of 2001, petition for condoning the delay

of 32 days in filing the Revision, is therefore, dismissed for default.

Consequent on the dismissal of the petition for condoning the delay

in filing the Revision, the Civil Revision Petition is also dismissed for

default.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO. 1961 OF 2001

and

C.M.P.NO.4242 OF 2001 IN

C.R.P.NO.1961 OF 2001

O R D E R

14th February, 2008

——————————————-