Kerala High Court
Appream vs Bhaskaran on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 619 of 1997()
1. APPREAM S/O.ALAMATTOM MURIYIL KOOTTALA
... Petitioner
Vs
1. BHASKARAN
... Respondent
For Petitioner :SRI.K.G.BALASUBRAMANIAN
For Respondent :SRI.S.V.BALAKRISHNA IYER (SR.)
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/06/2008
O R D E R
P.R.RAMAN & V.K.MOHANAN,JJ.
----------------------------------------------
A.S.No.619 of 1997
----------------------------------------------
Dated, 3rd March, 200.
JUDGMENT
Raman,J.
None appears for the appellants. Notice to 4th respondent
returned “expired”. No steps taken. Hence, the appeal is
dismissed for default.
P.R.RAMAN, JUDGE.
V.K.MOHANAN, JUDGE.
kvm/-
2
P.R.RAMAN &
V.K.MOHANAN, J J.
A.S.No..619/1997
Judgment
Dated:3-3-2008.