IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 77 of 2007()
1. VARUGHESE @ KUTTACHAN,S/O LATE MATHEW,
... Petitioner
Vs
1. BEENA JOHN, KALAPURACKAL VEEDU,
... Respondent
For Petitioner :SRI.P.VINODKUMAR
For Respondent :SRI.K.P.SREEKUMAR
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :17/11/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
————————————————–
C.M.Application No.326 OF 2007
&
Mat.Appeal No. 77 OF 2007
—————————————————–
DATED THIS THE 17th DAY OF NOVEMBER, 2009
O R D E R /J U D G M E N T
Basant, J.
The petition to condone the delay was allowed as per order dated
9.10.2007 in C.M.Application No.326/2007 subject to conditions. The said
condition – payment of cost of Rs.1,000/- has not been complied with,
submits the learned counsel for the respondent. There is no representation
for the appellant/ petitioner. The learned counsel for the respondent submits
that the order impugned in this appeal has already been satisfied by the
appellant and he has produced before this Court a copy of the order dated
8.6.2009 in E.P.No.173/2008 in O.P.No.35/2004.
2. Inference is irresistible, in these circumstances, that the
appellant/petitioner does not want to prosecute the petition for condonation
of delay and the Mat.Appeal. This petition for condonation of delay and the
Mat.Appeal are in these circumstances dismissed.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn