High Court Kerala High Court

Sri.Lakshmi Electrosmelters(P) … vs V.Prabhakar on 10 February, 2011

Kerala High Court
Sri.Lakshmi Electrosmelters(P) … vs V.Prabhakar on 10 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 206 of 2005(G)


1. SRI.LAKSHMI ELECTROSMELTERS(P) LIMITED
                      ...  Petitioner
2. P.VENKITTAPATHY,S/O.PAPPU SWAMY NAIDU

                        Vs



1. V.PRABHAKAR, S/O.VARDHAN,1958/82,
                       ...       Respondent

2. K.VARDHAN, S/O.KRISHNA SWAMY 1956/82,

3. V.VIJAYAKUMAR,S/O.K.VARDHAN 1956/82,85TH

4. V.BABU, S/O.K.VARDHAN,

5. G.SHANMUGHANATHAN,

6. UDATASANKAR,S/O.CHELLIAH PILLAI

7. V.MALLIKA, W/O.P.VENKITTAPATHY NO.4,

                For Petitioner  :SRI

                For Respondent  :SRI.P.B.SURESH KUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/02/2011

 O R D E R
                  M.Sasidharan Nambiar, J.

                  --------------------------------------

                     R.S.A.No.206 of 2005

                  -------------------------------------

                            JUDGMENT

As per order dated 21.12.2010, for the failure to take

steps appeal was dismissed as against seventh respondent

and declared as abated against second respondent. Learned

counsel appearing for the appellants submitted that he had

sent a registered notice to the parties seeking instructions

and it was returned. Parties have promised to appear. As

the suit stands dismissed as against some of the defendants

and learned counsel appearing for the appellants submitted

that in spite of notice parties have not turned up, appeal is

dismissed for default.

10th February, 2011 (M.Sasidharan Nambiar, Judge)

tkv