High Court Kerala High Court

Kutty Thankappan vs Narayanan Rajappan on 5 March, 2009

Kerala High Court
Kutty Thankappan vs Narayanan Rajappan on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.SA.No. 11 of 2004()


1. KUTTY THANKAPPAN, PATHIL VEEDU,
                      ...  Petitioner

                        Vs



1. NARAYANAN RAJAPPAN, S/O.NARAYANAN,
                       ...       Respondent

2. SOBHANA, D/O. DO. IN DO.  DO.

3. JANAKI, W/O.DO. RESIDING AT PATHIL,

4. SOMAN, S/O.DO. IN DO.  DO.

5. RAJAPPAN, S/O.  DO. IN DO.  DO.

6. THANKAMANI,  D/O.  DO. IN DO. DO.

7. KAUSALLIYA, W/O.NARAYANAN,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :05/03/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
               Ex.S.A.No.11 of 2004
            --------------------------

                     JUDGMENT

A memo has been filed by the counsel for the

appellant reporting that the legal representatives

of the deceased seventh respondent are respondents

1 and 2 and that may be recorded. There is no

mention as to the relationship between the seventh

respondent and respondents 1 and 2. Counsel for

the appellant submits that the seventh respondent

Kausallya is the wife of Narayanan and therefore,

respondents 1 and 2, who are the children of

Narayanan, could be children of Kausallya. But the

third respondent Janaki is also shown as the wife

of Narayanan and respondents 4 to 6 are shown

similarly as children of Narayanan. Counsel for the

appellant has no idea to make any submission when

this is pointed out. It appears that memo has been

filed only with a view to avoid dismissal of this

Execution Second Appeal for default when no steps

EXSA 11/04 2

are taken and there was a conditional order passed

on 7.12.2007 that in case steps are not taken

within ten days’ time granted as last chance, the

Execution Second Appeal will stand dismissed.

In the circumstances, for failure to take

steps, this Execution Second Appeal stands

dismissed as per order dated 7.12.2007.

5th March, 2009 (K.P.Balachandran, Judge)
tkv