Kerala High Court
K.M.Kuttibi vs E.K.Kunhalikutty on 9 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 48 of 1996(A)
1. K.M.KUTTIBI
... Petitioner
Vs
1. E.K.KUNHALIKUTTY
... Respondent
For Petitioner :SRI.A.P.CHANDRASEKHARAN (SR.)
For Respondent :SRI.T.A.RAMADASAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :09/12/2010
O R D E R
M.N.KRISHNAN, J
--------------------------------
A.S.NO.48 OF 1996
--------------------------------
Dated this the 9th day of December, 2010
JUDGMENT
It is submitted by the learned counsel for the appellant that
inspite of notice, no instruction is received from the party. Appellant
also called absent, no steps taken. Hence appeal dismissed for
default.
M.N.KRISHNAN,JUDGE
pm