IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 19 of 2009()
1. SANTHOSH, S/O SARADA AMMA,
... Petitioner
Vs
1. SARADA AMMA, D/O. NADUKKATHODIYI MADHAVI
... Respondent
2. SARADA AMMA, D/O. ANIYATH PARU AMMA,
3. PREMALATHA, D/O. SARADA AMMA DO...DO...
4. SATHYABHAMA, D/O. SARADA AMMA, DO..DO...
5. REMA, D/O. SARADA AMMA, DO...DO...
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :SRI.R.PARTHASARATHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :04/03/2009
O R D E R
K.P. Balachandran, J.
--------------------------
R.S.A.No.19 of 2009
--------------------------
JUDGMENT
This Regular Second Appeal is filed by the
fifth defendant in O.S.No.101/02 on the file of the
Munsiff’s Court, Pattambi assailing the correctness
of the order passed by the first appellate court on
I.A.No.815/06 in A.S.No.45/08, whereby the said
application, seeking for condonation of delay, was
dismissed for default. Copy of the judgment or
decree in the appeal is not produced. Against the
order on I.A.No.815/06, no second appeal will lie.
In the result, without prejudice to the
appellant filing Regular Second Appeal against the
judgment and decree in A.S.No.45/08 on the file of
the Sub Court, Ottapalam, I dismiss this Regular
Second Appeal.
4th March, 2009 (K.P.Balachandran, Judge)
tkv