IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 184 of 2004()
1. BALAKRISHNAN, SON OF KAKKANATT KUMARAN,
... Petitioner
Vs
1. AMRITHAKUMARI,
... Respondent
2. RANJITH, SON OF -DO- -DO-.
3. AJITH, SON OF -DO- -DO-.
4. LEKHA,
5. CHATHUKUTTY, SON OF KARAYIL VELU,
6. KANAKAVALLY, D/O.KALAPURACKAL VELAYUDHAN
7. HASSAN, SON OF MANNIADATH AHAMMED,
8. UMMER, SON OF MATHILAKATH MUHAMMED,
9. PREMLAL, SON OF KARAYIL VELAYUDHAN,
10. PURUSHOTHAMAN,
11. SUDHAKARAN, SON OF KORATH VELAPPAN,
12. ARAVINDAKSHAN, SON OF KARYIL KUNHIMAMU,
13. KARAPPAN @ VIJAYAN,
14. KRISHNAN, SON OF KAIMPARAMBIL RAMAN,
15. DHARMAN, SON OF KAIMAPARAMBIL RAMAN,
16. LAKSHMI, WIFE OF VILLAN GOVINDANKUTTY,
17. V.G.MOHANAN,
18. FATHIMABEEVI, WIFE OF VILLAN MOHANAN,
19. RAVEENDRANATH,
For Petitioner :SRI.P.R.VENKATESH
For Respondent :SRI.V.M.KRISHNAKUMAR
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :10/08/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = =
F.A.O. NO. 184 OF 2004
= = = = = = = = = = = = =
DATED THIS, THE 10TH DAY OF AUGUST, 2009.
J U D G M E N T
Raman, J.
Defect was noted as early as in March, 2006. This Court, posted the
case to 23.3.2006 by order dated 16.3.2006 and defect was directed to be
cured. But it was not cured. Again on 24.3.2006, ten days time was
granted to cure the defects; but process was not filed. Still so many are
not served. 8th Respondent expired and fresh steps to R1 to R4, R7, R13 to
!5 and R17 not taken. In the circumstances, we granted, as a last chance, a
weeks time for curing the defect as per our order dated 27.7.2009. Situation
has not improved even thereafter. In the circumstances, we dismiss this
appeal for non prosecution.
P.R. RAMAN, JUDGE
P. BHAVADASAN, JUDGE.
KNC/-