Kerala High Court
Somanathan vs Karthyayani on 17 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 389 of 2003()
1. SOMANATHAN, S/O.KRISHNAN,
... Petitioner
Vs
1. KARTHYAYANI, WIDOW OF SANKARAN,
... Respondent
2. MANI, S/O.KUMARAN, AGED 40 YEARS,
3. GIRIJA, W/O.IST DEFENDANT,
4. AMMINI, D/O.KRISHNAN, RESIDING AT
For Petitioner :SRI.ABRAHAM JOHN
For Respondent :SRI.K.K.VIJAYAKUMAR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :17/03/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.389 of 2003
------------------------------------------------
Dated this the 17th day of March, 2009
JUDGMENT
Counsel for the appellant submits that
the additional 4th defendant who is the
appellant herein has expired and that his LRs
are not desirous of prosecuting this RSA and
this RSA be dismissed as abated.
In the result, I dismiss this RSA.
K.P.BALACHANDRAN,
JUDGE
kns/-