IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 579 of 2009()
1. PRABHAKARAN,S/O.LATE KUTTARU,
... Petitioner
Vs
1. PRABHA,D/O.RAGHAVAN, PALLIKKARA VEEDU,
... Respondent
2. PRBHITHA 12 YEARS (MINOR) D/O.PRABHA.
3. PRABEENA,10 YEARS (MINOR)D/O.PRABHA
For Petitioner :SRI.VINOD KUMAR.C
For Respondent :SMT.T.D.RAJALAKSHMI
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :22/12/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
————————————
C.M.Appl.No.2005 of 2009 and
Mat.Appeal No.579 of 2009
————————————-
Dated this the 22nd day of December, 2009
ORDER/JUDGMENT
BASANT, J.
The condition imposed by order dated 06.08.09 has not
been complied with. The learned counsel for the respondent
submits that the petitioner/appellant has not made the payment
so far. This petition for condonation of delay is, in these
circumstances, dismissed for non compliance with the conditions
imposed. Consequently the Matrimonial Appeal shall stand
rejected as barred by limitation.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/-