IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 419 of 2000(G)
1. PAILY
... Petitioner
Vs
1. PRASTEENA
... Respondent
For Petitioner :SRI.K.G.BALASUBRAMANIAN
For Respondent :SRI.T.H.ABDUL AZEEZ
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :17/03/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
S.A.No.419 of 2000
--------------------------------------
Dated this the 17th day of March, 2010.
JUDGMENT
After this appeal was admitted, notice was ordered to the
respondents but some of them could not be served. Hence fresh steps were
ordered to those respondents who are not served and to take steps for
impleadment of legal representatives of deceased respondent No.5. No steps
have been taken in spite of granting several opportunities. On 5.3.2010 it was
submitted by learned counsel for appellants that in spite of several intimations
given to the appellants none have turned up to take necessary steps. On the
request of the learned counsel a week’s further time was granted as last chance.
Today also steps have not been taken. Learned counsel states that in spite of
intimation given none of the appellants have turned up.
In the circumstance appeal is dismissed for non-prosecution.
THOMAS P.JOSEPH,
Judge.
cks
2
Thomas P.Joseph, J.
S.A.No.419 of 2000
JUDGMENT
17th March, 2010.