IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1740 of 2005()
1. KUNHALAN, S/O.MUHAMMED,
... Petitioner
Vs
1. M.UMMER,
... Respondent
2. M.MOIDEEN, S/O.ENTHEENKUTTY,
3. UNITED INDIA INSURANCE COMPANY LTD.,
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :26/05/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
C.M.Appln.No.2423 OF 2005 &
M.A.C.A.No.1740 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of May 2010
JUDGMENT
Basheer, J.
This appeal was filed along with a petition to condone the delay of 45
days way back in September 2005. Notice was ordered on the delay petition
on October 24, 2005. But the appellant did not pay process. When the case
was posted before the registry on two occasions, there was no representation.
Still on December 3, 2009 when the appeal came up before the bench, one
last chance was granted to the appellant to take steps.
Today when the case is taken up, 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
jes