IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 102 of 2002(C)
1. UTKAL AUTOMOBILES,P.B.NO.2,MAIN ROAD,
... Petitioner
Vs
1. T.UMMER SON OF IBRAHIM,VALLUVAMBRAM
... Respondent
2. M/S,MAHINDRA AND MAHINDRA LIMITED,
3. K.P.MOIDEEN,SON OF KUTTY HASSAN,MONGAM,
For Petitioner :SRI.T.K.VENUGOPALAN
For Respondent :SRI.T.KRISHNAN UNNI
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :21/08/2006
O R D E R
K.A. ABDUL GAFOOR & K.P. BALACHANDRAN, JJ
------------------------------------------------------------
A.S. NO. 102 OF 2002
------------------------------------------------------------
Dated this the 21st day of August 2006
ORDER
C.M.P. No. 1957 & 1968 OF 2002
Counsel for the appellant submits that no stay is required. Hence C.M.P
is closed.
C.M.Application No.1744/2005, I.A. No. 3558/2005 &
I.A. No. 3559/05 in A.S. 102/2002
Issue notice to the proposed parties sought to be impleaded as legal
representatives of deceased 3rd respondent.
K.A. ABDUL GAFOOR, JUDGE.
K.P. BALACHANDRAN, JUDGE.
RV/
K.A. ABDUL GAFOOR &
K.P.BALACHANDRAN,JJ
—————————————————————
A.S. NO. 102 OF 2002
—- —————————————-
Dated this the 21st day of August 2006ORDER