IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 257 of 1996(E)
1. C.K.P.M.MOOSAKEYI
... Petitioner
Vs
1. THALASSERY MUNICIPALITY
... Respondent
For Petitioner :SRI.T.A.RAMADASAN
For Respondent :SRI.K.V.SOHAN
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :07/04/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
S.A.No.257 of 1996
--------------------------------------
Dated this the 7th day of April, 2009.
JUDGMENT
Heard.
2. When this appeal came up for hearing on 3.3.2009 counsel for
appellant reported death of the sole appellant. Counsel also submitted that letter
addressed to the appellant was returned on 18.2.2009 with the endorsement
that appellant expired. On that submission, appeal was posted for steps if any
on 27.3.2009. No steps were taken. Hence the appeal was posted for disposal
on 6.4.2009. When the appeal is taken up today, counsel for appellant submits
that nobody has turned up to take steps consequent to the death of the
appellant.
Hence, the appeal is dismissed for non-prosecution.
THOMAS P.JOSEPH,
Judge.
cks
2
Thomas P.Joseph, J.
S.A.No.257 of 1996
JUDGMENT
7th April, 2009.