Kerala High Court
Roy George vs Santha Kumari Pillai on 28 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 105 of 2004()
1. ROY GEORGE, S/O. SIMON GEORGE,
... Petitioner
Vs
1. SANTHA KUMARI PILLAI,D/O. LAKSHMI PILLAI
... Respondent
For Petitioner :SRI.JEEMON K.ABRAHAM
For Respondent :SRI.K.K.RAVINDRANATH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :28/07/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
————————
R.C.R.No. 105 OF 2004
————————
Dated this the 28th day of July, 2010
O R D E R
Pius C.Kuriakose, J.
It is submitted by the learned counsel for the revision
petitioner that the RCR is not pressed. Accordingly, the RCR is
dismissed as not pressed.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk