IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 98 of 2003()
1. THEKKEVEETTIL RAJAN
... Petitioner
Vs
1. P.POULINA FERNANDEZ
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :27/09/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.Bhavadasan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
R.F.A.98 of 2003
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 27th day of September, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
This appeal is not pressed. The same is
accordingly dismissed. The appellant was
permitted to sue as an indigent(see the order on
C.M.P.961/1993). Hence, the court fee was not
levied. The office will issue appropriate
communication to the Revenue for recovery of
court fee.
Thottathil B.Radhakrishnan,
Judge.
P.Bhavadasan,
Judge.
Sha/2909
-: 2 :-
Thottathil B.Radhakrishnan
&
P.Bhavadasan, JJ.
= = = = = = = = = = = = = = = =
R.F.A.No. 98 of 2003
= = = = = = = = = = = = = = = =
Judgment
27th September, 2010.