High Court Kerala High Court

Bhargavi vs Chinnamma on 17 March, 2009

Kerala High Court
Bhargavi vs Chinnamma on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 881 of 2004()


1. BHARGAVI, W/O.SUKUMARAN,
                      ...  Petitioner
2. SHAJI, DO.   DO.
3. RADHAKRISHNAN,  DO.  DO.
4. GIREESH, DO.   DO.

                        Vs



1. CHINNAMMA, W/O.DAMODHARAN,
                       ...       Respondent

2. KRISHNANANDAN, S/O.SUKUMARAN,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.B.JAYASANKAR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :17/03/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                  R. S. A. No.881 of 2004
          ------------------------------------------------
          Dated this the 17th day of March, 2009

                        JUDGMENT

This RSA of 2004 has come up for final

hearing before me. Counsel for the appellants

is absent and there is no representation even

on his behalf.

In the result, I dismiss this RSA for

non-prosecution.

K.P.BALACHANDRAN,
JUDGE
kns/-