IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1537 of 2001()
1. THE K.S.E.B
... Petitioner
Vs
1. KRISHNAN. K.V
... Respondent
For Petitioner :SRI.R.K.VENU NAYAR, SC, KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/03/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.M.P. No. 3397 OF 2001 IN C.R.P.No. 1537 OF 2001
...................................................................................
Dated this the 7th March, 2008
O R D E R
Though notice was ordered on 22.08.2001 in the petition for condonation of
delay in filing the Civil Revision Petition, process was not paid for service of notice on
the respondent. Time was being granted from time to time to pay the process. Still,
the Kerala State Electricity Board do not believe in paying the process. The petition for
condonation of delay in filing the Civil Revision Petition is dismissed for default.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………………………………..
C.R.P.No. 1537 OF 2001
………………………………………………………………………..
Dated this the 7th March, 2008
O R D E R
Consequent on the dismissal of the petition for condonation of delay in the filing
the Civil Revision Petition, the Civil Revision Petition is also dismissed.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
C.R.P. No. 1537 OF 2001
…………………………………………………
Dated this the 7th March, 2008
O R D E R