Kerala High Court
Kannoth Chandran vs C.V.Gopalan on 5 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 202 of 1997(G)
1. KANNOTH CHANDRAN
... Petitioner
Vs
1. C.V.GOPALAN
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent :SRI.S.V.BALAKRISHNA IYER (SR.)
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/02/2009
O R D E R
V. RAMKUMAR , J.
==========================
R.S.A. No. 202 of 1997
==========================
Dated this the 5th day of February, 2009.
JUDGMENT
Even though sufficient opportunities have been given to the
appellant to take out notice to the 2nd respondent, no steps have
been taken so far. Even when the case came up today in the
disposal list, there was no representation on behalf of the
appellant. The Second Appeal is accordingly dismissed for
default.
Dated this the 5th day of February, 2009.
V. RAMKUMAR, JUDGE.
rv
V. RAMKUMAR, J
————————————
S.A. No. 202 of 1997
—————————————-
5th day of February, 2009.
JUDGMENT