IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 182 of 1999(A)
1. MANDADI RAJENDRAN
... Petitioner
Vs
1. K.JAYARAJ
... Respondent
For Petitioner :SRI.P.RAMAKRISHNAN NAIR
For Respondent :SRI.C.P.MOHAMMED NIAS
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :/ /
O R D E R
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+AS.No. 478 of 2002()
#1. R.BABURAJAN, S/O. LATE RAMAN VAIDYAN,
... Petitioner
2. R.DEVARAJAN, S/O. DO. DO.
Vs
$1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, KOTTAYAM.
3. THE TAHSILDAR, CHANGANACHERRY.
4. THE VILLAGE OFFICER, VELAVOOR
5. THE ASSISTANT DIRECTOR OF SURVEY AND
6. THE VELLAVOOR GRAMA PANCHAYAT,
! For Petitioner :SRI.MATHEW JOHN (K)
^ For Respondent :GOVERNMENT PLEADER
*Coram
The Hon'ble MR. Justice M.N.KRISHNAN
% Dated :20/09/2010
: O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
A.S. NO. 478 OF 2002
= = = = = = = = = = = = = = =
Dated this the 20th day of September, 2010.
J U D G M E N T
Learned counsel for the appellant makes it clear that
he had already sent notice to the appellant and there is
no response at all. Therefore it appears that the
appellant is not eager in prosecuting the appeal. Since
the lawyer had already intimated and the client had
refused to turn up, no notice from the Court is necessary
and so the appeal is dismissed for default.
M.N. KRISHNAN, JUDGE.
ul/-
M.N. KRISHNAN, J.
= = = = = = = = = =
A.S. No. 478 OF 2002
= = = = = = = = = = =
J U D G M E N T
20th September, 2010.