Kerala High Court
Radhamani vs Josy Joseph on 13 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA No. 115 of 2007()
1. RADHAMANI, W/O LATE VAZHAYIL RAMAKRISHNA
... Petitioner
2. PADMAKUMARI, D/O DO. DO.
3. SHYLAJA, DO. DO.
4. SREEKALA DO. DO.
Vs
1. JOSY JOSEPH, S/O MANIKANAM PARAMBIL
... Respondent
2. A.J.JOHN, S/O EDAPPATTU ULAHANNAN,
3. JAYESH KUMAR, S/O LATE VAZHAYIL
For Petitioner :SRI.N.RATHEESH
For Respondent :SRI.P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/04/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
R.F.A.No.115 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of April 2007
JUDGMENT
Kurian Joseph, J.
It is submitted by the appellants that even if the appeal
is admitted, they are not in a position to pay the balance court
fee and therefore they pray for rejection of the appeal.
Ordered as prayed for and the appeal is rejected. The court
fee already paid shall be refunded to them.
KURIAN JOSEPH, JUDGE
K.T.SANKARAN, JUDGE
jes