High Court Kerala High Court

Salim Somarajan vs Deepa on 7 November, 2008

Kerala High Court
Salim Somarajan vs Deepa on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 113 of 2005()


1. SALIM SOMARAJAN, S/O.SOMARAJAN,
                      ...  Petitioner
2. SUPRABHA, W/O.SOMARAJAN,
3. SOMARAJAN, GULNAR,

                        Vs



1. DEEPA, D/O.RAVI,
                       ...       Respondent

                For Petitioner  :SMT.K.KUSUMAM

                For Respondent  :SRI.S.CHANDRASENAN

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

 Dated :07/11/2008

 O R D E R
                               P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                            M.A.No.113/2005-E
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 7th day of November, 2008.

                              J U D G M E N T

Raman, J.

When the appeal was taken up for consideration today, except

Advocate Vasudevan who appears on behalf of Suprabha (second

petitioner), no other parties or their counsel present. Names of the parties

called. Absent.

2. It is submitted by Advocate Sri.Vasudevan that his client

Suprabha has not filed any appeal and she is actually supporting the

respondents case in the counter petition. But the respondent and her

counsel is also absent.

Suprabha who is arrayed as the second appellant though present,

having submitted that she has no grievance against the order impugned to

the extend the relief is granted against the respondents, we dismiss the

appeal as well as the cross objection.

(P.R. Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

ms