Kerala High Court
P.K.Ahalya vs Leela on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 487 of 1997(G)
1. P.K.AHALYA
... Petitioner
Vs
1. LEELA
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :03/04/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
S. A. No.487 of 1997
------------------------------------------------
Dated this the 3rd day of April, 2009
JUDGMENT
In this Second Appeal of 1997, even
notice in the delay condonation application is
not complete and it was ordered on 26/03/09
that in case steps are not taken in one week,
this Second Appeal shall stand dismissed for
default. Steps are not taken till date and
counsel for the appellants is absent and there
is no representation even on his behalf.
In the result, I dismiss this Second
Appeal for default.
K.P.BALACHANDRAN,
JUDGE
kns/-