IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 185 of 2009()
1. TONY, AGED 38 YEARS, S/O.POULOSE,
... Petitioner
Vs
1. U AND M INVESTMENT, ERUMATHALA KARA,
... Respondent
2. RADHAKRISHNAN, S/O.NARAYANA PILLAI,
For Petitioner :SRI.N.K.MOHANLAL
For Respondent :SRI.C.HARIKUMAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :10/06/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
&
S.S.SATHEESACHANDRAN, JJ.
-------------------------------------------
F.A.O.No.185 OF 2009
-------------------------------------------
Dated this the 10th day of June, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
The plaintiff in a suit for money appeals against an order
passed on a claim petition filed by a third party before the court
below. The appealing plaintiff had not filed any objections to
the claim petition. We are also shown the copy of judgment
dated 27.3.2010 whereby the plaint itself stands rejected for
non-payment of balance court fee. In this view of the matter,
we do not find any merit to entertain this FAO. The same is
accordingly dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
S.S.SATHEESACHANDRAN,
Judge.
kkb.11/06.