Kerala High Court
Viswanathan vs Panikkaveettil Ummer on 15 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 963 of 2004()
1. VISWANATHAN,
... Petitioner
2. PUSHPAVATHY, W/O. LATE VISWANATHAN,
3. N.V.RAJEEV, S/O. LATE VISWANATHAN,
4. RAJINI, W/O. SOMAKUMAR,
5. N.V.RENJITH, S/O. LATE VISWANATHAN,
6. N.V.RAJESH, S/O. LATE VISWANATHAN,
Vs
1. PANIKKAVEETTIL UMMER, AGED 70 YEARS,
... Respondent
For Petitioner :SRI.V.SANTHARAM
For Respondent :SRI.P.VIJAYA BHANU
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :15/03/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
R.S.A.No.963 of 2004
---------------------------------------
Dated this 15th day of March, 2010
JUDGMENT
The sole respondent died on 29-11-2007. That fact was reported
by learned counsel for respondent on 28-07-2009. Since then
onwards, this appeal is being posted to facilitate appellant to take
necessary steps for impleadment, if any. It is submitted by learned
counsel for appellants that in spite of repeated intimation even by
registered notice to the appellant, he has not turned up to take
necessary steps. In spite of granting time appellant has not taken
necessary steps. Hence the appeal has to go as abated.
Resultantly the appeal is dismissed as abated.
THOMAS P JOSEPH,
JUDGE
Sbna/