Kerala High Court
T.K.Kunhali vs T.T.Vijayakumar on 7 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1640 of 2007(S)
1. T.K.KUNHALI, AGED 58 YEARS,
... Petitioner
Vs
1. T.T.VIJAYAKUMAR,
... Respondent
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/12/2007
O R D E R
ANTONY DOMINIC, J.
===============
Cont.Case (C) NO. 1640 OF 2007 S
=======================
Dated this the 7th day of December, 2007
J U D G M E N T
Petitioner complains of disobedience of Annexure 1
judgment dated 18th September 2001. In view of the law laid
down by the Apex Court in Om Prakash Jaiswal v. D.K.Mittal
and another (2000(3) SCC 171), the petition cannot be
entertained as it has become time barred. In view of this, the
petitioner seeks to withdraw the petition and it is dismissed
accordingly.
ANTONY DOMINIC, JUDGE.
Rp