High Court Kerala High Court

Vinod P.Jacob vs V.Sugandhalal on 6 April, 2010

Kerala High Court
Vinod P.Jacob vs V.Sugandhalal on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 846 of 2002(B)


1. VINOD P.JACOB, S/O.CHACKOCHAN,
                      ...  Petitioner

                        Vs



1. V.SUGANDHALAL, S/O.K.VASUDEVAN UNNI,
                       ...       Respondent

2. ST. MARY'S FINANCE LIMITED,

3. V. RAVEENDRAN, ASWATHY BHAVAN,

4. C.GEORGE PANICKER,

5. THE OFFICIAL LIQUIDATOR,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.JACOB MATHEW MANALIL

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :06/04/2010

 O R D E R
            A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                   ------------------------------------
                     M.F.A.No.846 OF 2002
                   -----------------------------------
              Dated this the 6th day of April, 2010

                         J U D G M E N T

~~~~~~~~~~~

Basheer, J.

Notice was ordered to the respondents way back on

14th August, 2002. Till date, the appellant has not bothered to

pay process. When this appeal is taken up today in the defect

list, neither the appellant nor his counsel is present. Therefore,

the appeal is dismissed for non-prosecution.

(A.K.BASHEER, JUDGE)

(P.Q.BARKATH ALI, JUDGE)
ps