High Court Kerala High Court

Nirmala Shanmugham vs The Kerala State Housing Board on 19 August, 2008

Kerala High Court
Nirmala Shanmugham vs The Kerala State Housing Board on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 310 of 2008()


1. NIRMALA SHANMUGHAM,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE HOUSING BOARD,
                       ...       Respondent

2. THE CHIEF REVENUE OFFICER,

3. THE EXECUTIVE ENGINEER,

4. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.A.JAYASANKAR, SC KSHB, TVM

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

 Dated :19/08/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                   R. S. A. No.310 of 2008
          ------------------------------------------------
          Dated this the 19th day of August, 2008

                         JUDGMENT

When this matter came up for final

hearing, counsel for the appellant is

absent and there is no representation even

on his behalf. There is no representation

for the respondents either.

In the result, I dismiss this R.S.A

for default.

K.P.BALACHANDRAN,
JUDGE
kns/-