High Court Kerala High Court

Sankara Pillai vs Remakumary on 29 May, 2008

Kerala High Court
Sankara Pillai vs Remakumary on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 245 of 2008()


1. SANKARA PILLAI, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. REMAKUMARY, W/O.LATE RADHAKRISHNAN,
                       ...       Respondent

2. REMYA KRISHNAN, D/O.REMAKUMARY OF -DO-

3. RAMESH KRISHNAN, S/O.REMAKUMARY, OF -DO-

                For Petitioner  :SRI.G.ANANTHANARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/05/2008

 O R D E R
       P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.
      ---------------------------------------------------------
                      R.F.A.No.245 of 2008
        -------------------------------------------------------
              Dated, this the 29th day of May , 2008

                            JUDGMENT

P.R.Raman, J.

When the case was called, none appears for the petitioner.

The process fee was also not paid. Hence, the Regular First Appeal is

dismissed for default.

(P.R.RAMAN)
JUDGE.

(T.R.RAMACHANDRAN NAIR)
JUDGE.

MS