IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24694 of 2007(S)
1. P.K.ANAND, AGED 47 YEARS,
... Petitioner
Vs
1. K.LAKSHMI,
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :14/08/2007
O R D E R
J.B.KOSHY & V.GIRI, JJ.
-------------------------------------
W.P.(C)No.24694 OF 2007
-------------------------------------
Dated 14th August, 2007
JUDGMENT
Koshy,J.
Petitioner was declared ex parte as he was
continuously absent before the Family Court. Thereafter, a
petition was filed for setting aside the ex parte order. That
was allowed on payment of cost of Rs.1,500/=. Even the
petition to set aside the ex parte order was filed with a
delay condonation petition. There also Rs.1,500/= was ordered
as costs as the petition to set aside the ex parte order was
filed after long delay. The amount of cost as ordered was not
paid and, hence, the petition to set aside the ex parte order
was dismissed. We see no ground to interfere with the same.
The writ petition is dismissed.
J.B.KOSHY
JUDGE
V.GIRI
JUDGE
tks