IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 804 of 1997()
1. M.ACHUTHAN
... Petitioner
Vs
1. BHASKARAN
... Respondent
For Petitioner :PRI.K.P.BALASUBRAMANYAN
For Respondent :SRI.K.PRAVEEN KUMAR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/02/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
S.A. No. 804 OF 1997
...................................................................................
Dated this the 7th February, 2008
J U D G M E N T
On 23.01.2008, two weeks’ time was granted, as a last chance to cure the defects.
Learned counsel for the appellant submits that he has not received any instruction from the
appellant. It is also submitted that though he sent a registered letter to the appellant, that
letter is returned with the endorsement “not known”.
The Second Appeal is therefore dismissed for default. However, one month’s time is
granted to cure the defects and to apply for restoration of the Appeal.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
S.A. No. 804 OF 1997
…………………………………………………
Dated this the 7th February, 2008
J U D G M E N T