Kerala High Court
Vengatteri Lakshmanan vs Govt.Of Kerala & Others on 5 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 346 of 2008()
1. VENGATTERI LAKSHMANAN
... Petitioner
Vs
1. GOVT.OF KERALA & OTHERS
... Respondent
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :SRI.R.SURENDRAN
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/06/2008
O R D E R
P.R. RAMAN & T.R. RAMACHANDRAN NAIR, JJ.
-----------------------------------------
R.F.A. No. 346 OF 2008
-----------------------------------------
Dated this the 5th day of June, 2008.
J U D G M E N T
P.R.Raman, J.
Since one month’s time granted by this Court is already
expired and in the absence of any petition for enlargement of
time, this appeal is rejected for non-payment of court fee.
P.R. RAMAN, JUDGE.
T.R. RAMACHANDRAN NAIR, JUDGE.
smp