High Court Kerala High Court

Smt.K.K.Adima vs Dr.Muhammed Sagheer on 10 December, 2007

Kerala High Court
Smt.K.K.Adima vs Dr.Muhammed Sagheer on 10 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 288 of 2005(A)


1. SMT.K.K.ADIMA, W/O.LATE AYYAPPAKUTTY,
                      ...  Petitioner
2. K.B.ABU, S/O.BEERAN, KALLUNGAL HOUSE,
3. CHOTHI, S/O.VALLON, NONGATHURUTHI HOUSE,
4. K.K.KRISHNANKUNJU, S/O.KUNJUNNI,
5. K.R.KAUSALIYA,
6. KADEEJABI, W/O.M.M.ABDULKADER,
7. SMT. KADEEJA,
8. E.R.KRISHNAN, S/O.RAMAN,
9. SMT.SAIDA MAJEED, W/O.MAJEED,
10. SMT.K.K.KALI, W/O.AYYAPPAKUTTY,
11. N.M.SAINABA, W/O.LATE AMMUKUNJU,
12. MOIDEEN, S/O.LATE MOHAMMADUNNI,

                        Vs



1. DR.MUHAMMED SAGHEER,
                       ...       Respondent

2. ABDUL KAREEM, S/O.ABU,

3. ABIDA, W/O.ABDUL KAREEM,

4. ALI MOHAMMED, S/O.ABDULLA,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :10/12/2007

 O R D E R
                                  K.T.SANKARAN, J.
                          --------------------------------------------
                         C.M.APPL. NO. 205 OF 2005 IN
                               R.S.A.NO. 288 OF 2005
                          --------------------------------------------
                 Dated this the 10th day of December, 2007

                                   O R D E R

Service of notice on respondents 1 and 2 was not complete. The case

was posted before the Registrar (Judicial) on 28.9.2007, 9.10.2007, 16.10.2007

and 23.10.2007 in the defect list. There was no representation on these dates

on behalf of the petitioners/appellants. Today when the case is posted in the

defect list, there is no representation for the appellants, though the case was

called twice. Therefore, this application for condonation of 64 days’ delay in

filing the appeal is dismissed for default.

(K.T.SANKARAN)
Judge

ahz/

K.T.SANKARAN, J.

——————————————–

R.S.A.NO. 288 OF 2005

——————————————–
Dated this the 10th day of December, 2007

JUDGMENT

Consequent to the dismissal of the application for condonation of delay

in filing the appeal, the Regular Second Appeal is also dismissed for default.

(K.T.SANKARAN)
Judge

ahz/