High Court Kerala High Court

Omana Kumari vs Kuttappa Panicker on 23 May, 2009

Kerala High Court
Omana Kumari vs Kuttappa Panicker on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 504 of 2005()


1. OMANA KUMARI, CHIRAYATHU HOUSE,
                      ...  Petitioner

                        Vs



1. KUTTAPPA PANICKER, MELETHARAYIL,
                       ...       Respondent

2. LEKSHMIKKUTTIAMMA, MELETHARAYIL HOUSE,

3. MANIAMMA OF   DO.

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.V.SANTHARAM

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :23/05/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                           C.R.P.No.504 of 2005
                - - - - - - - - - - - - - - - - - - - - - - - - -
                           Dated: 23rd May, 2009

                                    ORDER

The revision is filed against an order passed by the trial court

condoning the delay in filing an application under Order IX Rule 9

C.P.C. moved by the plaintiff for restoration of his suit dismissed for

default. It is submitted, after restoration, the suit, namely,

O.S.No.170/93 had been disposed after trial and now an appeal is

pending. The revision petition, therefore, has become infructuous and

it is dismissed.

srd                              S.S. SATHEESACHANDRAN, JUDGE