IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins APP No. 51 of 2004()
1. THE REGIOAL DIRECTOR,
... Petitioner
Vs
1. M/S. JACOB'S HOTEL, TRIVANDRUM.
... Respondent
For Petitioner :SRI.T.V.AJAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :27/02/2008
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
Ins.Appeal No.51 of 2004
-------------------------------------------------
Dated, this the 27th day of February, 2008
JUDGMENT
Today also learned counsel for the appellant seeks further time to implead
the legal representatives of deceased respondent. Respondent reported dead as
early as in 2006. A number of opportunities were given to the appellant to take
steps. I do not find any reason to grant further time to the appellant to take steps to
implead legal representatives of deceased respondent. Prayer is refused and the
appeal is closed as abated.
K. PADMANABHAN NAIR,
JUDGE.
cks