IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO No. 55 of 2007()
1. M/S.AROMA MOVIE INTERNATIONAL
... Petitioner
Vs
1. M/S. GULF LINE PRODUCTIONS,
... Respondent
2. P.A. PHILIPOSE, S/O.P.M.ABRAHAM,
3. SHEELA PHILIPOSE, W/O.P.A.PHILIPOSE,
4. A. MOHAN, SURABHI ENCLAVE,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/03/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN,JJ.
-----------------------------------------
F.A.O.No. 55 of 2007
-----------------------------------------
Dated this the 5th day of March, 2007
JUDGMENT
Sankaran,J.
The court below dismissed I.A.No.2891/2006, the application
filed by the appellant for attachment before judgment of the property
belonging to the 3rd defendant. There is no case for the appellant that
there was any privity of contract between the appellant and the 3rd
respondent. The court below rightly dismissed the application. We
agree with the reasoning and finding of the court below. The appeal
lacks merit. It is accordingly dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.