Kerala High Court
Vazhayoor Panchayat vs V.Bhaskaran on 8 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 547 of 1995()
1. VAZHAYOOR PANCHAYAT
... Petitioner
Vs
1. V.BHASKARAN
... Respondent
For Petitioner :SRI.M.P.ABRAHAM
For Respondent :SRI.K.A.SALIL NARAYANAN
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :08/09/2009
O R D E R
THOMAS P.JOSEPH, J.
= = = = = = = = = = = = = = = = = = = = = = = =
S.A. NO. 547 of 1995
= = = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 8th day of September, 2009
J U D G M E N T
———————-
Appellant and counsel absent. Respondent is represented by
counsel. Hence appeal is dismissed for default.
THOMAS P.JOSEPH, JUDGE.
Vsv
THOMAS P.JOSEPH, J.
===================
S.A. NO.547 OF 1995
===================
J U D G M E N T
8TH SEPTEMBER, 2009