IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 131 of 2005()
1. ADARSH, S/O. SETHUMADHAVAN,
... Petitioner
Vs
1. SETHUMADHAVAN, S/O. RAGHAVAN,
... Respondent
For Petitioner :SRI.BIJU BALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :04/10/2010
O R D E R
R. BASANT &
M.L. JOSEPH FRANCIS, JJ.
-------------------------------------------------
Mat. Appeal No. 131 of 2005
-------------------------------------------------
Dated this the 4th day of October, 2010
JUDGMENT
Basant,J.
No steps have been taken. The learned counsel for the
appellant submits that though registered notice was sent to the
party, no action is forthcoming from the party. This appeal is, in
these circumstances, dismissed for non-prosecution.
Sd/-
R. BASANT
(Judge)
Sd/-
M.L. JOSEPH FRANCIS
(Judge)
Nan/ //true copy// P.S. to Judge