Kerala High Court
K.Surendran vs Sanichan on 24 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1045 of 2004()
1. K.SURENDRAN, KUZHIPARAMPIL HOUSE,
... Petitioner
Vs
1. SANICHAN, UPPOOTTIL HOUSE,
... Respondent
2. REJI S/O.ABDUL KHADER,
3. NEW INDIA ASSURANCE CO.LTD.,
For Petitioner :SMT.BETTY K.ALUKKA
For Respondent :SRI.P.MURALEEDHARAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :24/09/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1045 OF 2004
= = = = = = = = = = = = = = =
Dated this the 24th day of September, 2010.
J U D G M E N T
It is submitted by the learned counsel for
the appellant that in spite of several
communications there is no response from the
appellant and therefore she had exhausted all
possible methods. Since the counsel had already
addressed and the party is not responding it
appears that the party is not interested in
proceeding with the matter. Appellant called
absent. Appeal dismissed for default.
M.N. KRISHNAN, JUDGE.
ul/-