High Court Kerala High Court

Raveendran vs Irinjalakuda Kuries And Finance on 16 September, 2010

Kerala High Court
Raveendran vs Irinjalakuda Kuries And Finance on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 264 of 2010()


1. RAVEENDRAN, AGED 51,
                      ...  Petitioner

                        Vs



1. IRINJALAKUDA KURIES AND FINANCE
                       ...       Respondent

2. NARAYANANKUTTY, S/O.THARAYIL SANKARAN,

3. MADHAVAN, S/O.KAITHAVALAPPIL

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :16/09/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN &
                      P.Q.BARKATH ALI, JJ.
                   -------------------------------------------
                  C.M.Appln.No.1614 OF 2010 &
                        F.A.O.No.264 OF 2010
                   -------------------------------------------
           Dated this the 16th day of September, 2010


                               JUDGMENT

Thottathil B.Radhakrishnan, J.

The impugned order is one whereby the court below has

recorded that the petitioner was absent and it appears that he is

not interested in pursuing the matter. We are not persuaded by

the submission on behalf of the appellant that there is a

likelihood of settlement of the litigation. Even if that were so,

the impugned order does not decide any issue as such and it will

be open to the parties to move the court below for any relief by

way of re-opening E.A.No.267/05. However, we do not find any

ground to entertain an appeal against that order at this distant

point of time. The C.M.Application and the appeal are dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.Q.BARKATH ALI,
Judge.

kkb.16/09.