IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 119 of 2009()
1. NAZEER, S/O.MUHAMMED RAWTHER,
... Petitioner
2. MUHAMMED RAWTHER,
3. SUBAIDA BEEVI,
Vs
1. SHAHIDA BEEVI, D/O.SUBAIDA BEEVI,
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.VINOY VARGHESE KALLUMOOTTILL
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :26/05/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
C.M.Appl.No.335 of 2009 &
Mat.Appeal No.119 of 2009
*********************
Dated this the 26th day of May, 2010
ORDER/JUDGMENT
The order dated 03.12.2009 has not been complied with.
Compliance ought to have been made by 03.02.2010. The
counsel prays for time to comply with the direction. We are not
persuaded to agree that any extension of time deserves to be
granted at this point of time.
2. Accordingly the petition for condonation of delay is
dismissed. Consequently the Mat.Appeal shall stand rejected as
barred by limitation.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/