Kerala High Court
Yeelambaran vs Sivanandan Chandrasenan on 18 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 87 of 1995()
1. YEELAMBARAN
... Petitioner
Vs
1. SIVANANDAN CHANDRASENAN
... Respondent
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/02/2010
O R D E R
HARUN-UL-RASHID, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
A.S. No. 87 OF 1995
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 18th day of February, 2010
JUDGMENT
The sole appellant is dead. It is submitted that he died about 7
years ago. The appeal is abated. Hence, the appeal is dismissed as
abated.
(HARUN-UL-RASHID, JUDGE)
ttb