IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 267 of 2008()
1. VARGHESE ULAYANNAN, S/O.ULAHANNAN,
... Petitioner
Vs
1. THRESIAMMA, ALIAS PUSHPAMMA,
... Respondent
For Petitioner :SRI.P.T,REGI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :04/11/2009
O R D E R
R. BASANT &
M.C. HARI RANI, JJ.
————————————————-
I.A.No.833 of 2008 &
Mat. Appeal No.267 of 2008
————————————————-
Dated this the 4th day of November, 2009
JUDGMENT & ORDER
Basant,J.
In spite of the order dated 3/11/09, no steps have been
taken and there is no representation for the appellant. We draw
the inference that the appellant, who was not represented on the
last date of posting also, is not interested in prosecuting this
appeal. This appeal and the petition for condonation of delay are
hence dismissed for non-prosecution.
Sd/-
R. BASANT
(Judge)
Sd/-
M.C. HARI RANI
(Judge)
Nan/ //true copy// P.S. to Judge