Kerala High Court
Soumya A.S vs Prasanna on 3 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 139 of 2011()
1. SOUMYA A.S.
... Petitioner
Vs
1. PRASANNA,JAYAVILASAM, MELOOTTUMURI
... Respondent
2. L.SUKUMARIAYAMMA GOPAL NIVAS
3. THE NATIONAL INSURANCE CO.LTD,
For Petitioner :SRI.RAJEEV V.KURUP
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :03/02/2011
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
M.A.C.A. No. 139 of 2011
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 3rd day of February, 2011
JUDGMENT
Basheer, J.
In view of the order in C.M.Appln. No.181 of 2011
dismissing the application for condonation of delay, this
appeal is also dismissed.
A.K.BASHEER, JUDGE.
P.Q.BARKATH ALI, JUDGE.
mn.