IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 50 of 2010()
1. VINAYAN, AGED 44, S/O. MUKULAM
... Petitioner
Vs
1. A.F.GEORGE,S/O. ALAPPAT FRANCIS,
... Respondent
2. THE MANAGER, UNITED INDIA INSURANCE CO.
For Petitioner :SMT.SADHANA KUMARI ESWARI
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :20/07/2010
O R D E R
A.K.BAHSEER & P.Q.BARKATH ALI, JJ.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
M.A.C.A. No. 50 of 2010
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 20th day of July, 2010
JUDGMENT
Basheer, J.
Though notice was ordered, both on the delay petition
and appeal on 15-1-2010, the appellant has not paid the
adequate process to issue notice to respondents. The case
was posted before the Registry noticing the above defect.
But there was no representation for the appellant. The
defect remains.
2. Today when the case is taken up for consideration,
neither the appellant nor his counsel is present. Therefore,
the appeal is dismissed for non-prosecution.
A.K. BASHEER,
JUDGE.
P.Q.BARKATH ALI,
JUDGE.
mn.