High Court Kerala High Court

Shahul Hameed vs United Marketing Company Ltd on 18 January, 2008

Kerala High Court
Shahul Hameed vs United Marketing Company Ltd on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 198 of 2007()


1. SHAHUL HAMEED, S/O.PEER MUHAMMED,
                      ...  Petitioner

                        Vs



1. UNITED MARKETING COMPANY LTD.,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/01/2008

 O R D E R
               P.R.RAMAN & V.K.MOHANAN, JJ.
                 ---------------------------------
                   F.A.O.No.198 of 2007
                ------------------------------------
          Dated this the 18th day of January, 2008

                          JUDGMENT

Raman, J.

Notice sent to the parties returned stating “not known”. No

fresh steps taken. When the case taken up for consideration,

none appeared. Parties called. Absent. Appeal is dismissed for

default.

(P.R.RAMAN, JUDGE)

(V.K.MOHANAN, JUDGE)

sv.