IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 581 of 2003()
1. SIDDIQUE S/O. ABUBACKER,
... Petitioner
Vs
1. P.A.SHAHUL HAMEED
... Respondent
For Petitioner :SRI.M.D.SASIKUMARAN
For Respondent :SRI.P.B.RADHAKRISHNAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :01/11/2010
O R D E R
PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
-------------------------------
C.R.P.No.581 OF 2003
-------------------------------
Dated this the 1st day of November, 2010
O R D E R
~~~~~~~
Pius C. Kuriakose, J.
Mr.George Mathew submits that he doesn’t have the file
and that Mr. C.K.Sajeev alone who has the file. We notice that
in one of the cases covered by the impugned common judgment,
C.R.P.No.583/2003 was filed before this Court by another
tenant and the above C.R.P. was dismissed for default as early
as on 18.12.2009. Till date, no application for restoration of
that CRP has been filed. Under the above circumstances, this
CRP will stand dismissed, however only for default.
(PIUS C.KURIAKOSE, JUDGE)
(P.S.GOPINATHAN, JUDGE)
ps