IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 578 of 1996()
1. KALLAT BALAN
... Petitioner
Vs
1. JANAKI AMMA
... Respondent
For Petitioner :SRI.N.L.KRISHNAMOORTHY
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/12/2007
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
S.A. NO. 578 OF 1996
--------------------------------------------
Dated this the 18th December, 2007
JUDGMENT
The sole respondent in the Second Appeal is dead. Though time
was granted on 5.12.2007 to cure the defects, the defects are not cured.
Today the case is posted in the defect list. Counsel for the appellants
prayed for further time to cure the defects. The request is refused. The
Second Appeal is dismissed for default. However, liberty is granted to the
appellants to apply for restoration of the appeal within one month from
today after taking necessary steps for curing the defects.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
—————————————————-
—————————————————-
S.A.NO. 578 OF 1996 B
JUDGMENT
18th December, 2007
—————————————————-