High Court Kerala High Court

Ronald T.Tennyson vs Harikeshan Nair on 28 January, 2008

Kerala High Court
Ronald T.Tennyson vs Harikeshan Nair on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1210 of 2003()


1. RONALD T.TENNYSON, S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. HARIKESHAN NAIR, S/O. KRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :28/01/2008

 O R D E R
                                           K.T. SANKARAN, J.
                 ...................................................................................

                                     C.R.P. No. 1210 OF 2003

                  ...................................................................................
                               Dated this the 28th January, 2008


                                                   O R D E R

Consequent to the dismissal of the application to condone the delay in filing the

Civil Revision Petition, the Civil Revision Petition is dismissed for default. However, two

weeks’ time is granted to the petitioner to cure the defects and to file an application for

restoration.

K.T. SANKARAN,
JUDGE.

lk

K.T. SANKARAN, J.

……………………………………………………………………….

C.M. APPLICATION NO. 11 OF 2003

IN C.R.P. No. 1210 OF 2003

………………………………………………………………………..

Dated this the 28th January, 2008

O R D E R

As per the order dated 08.01.2008, one week’s time was granted as a last

chance to cure the defects. The defects are not cured . Hence this application is

dismissed for default.

K.T. SANKARAN,
JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………..

C.R.P. No. 1210 OF 2003

…………………………………………………
Dated this the 28th January, 2008

O R D E R