Kerala High Court
Ameer Babu vs K.E.Varghese on 7 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 24 of 2005()
1. AMEER BABU, S/O.RAVINDRAN,
... Petitioner
Vs
1. K.E.VARGHESE, KANNAMPUZHA HOUSE,
... Respondent
2. VIPIN, S/O.BALACHANDRAN,
3. THE ORIENTAL INSURANCE CO.LTD.,
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :07/12/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
M.A.C.A. No.24 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of December, 2010
JUDGMENT
Basheer, J.
When this appeal came up in the defect list on November 15,
2010, we directed the Registry to issue notice to the appellant directly,
since Adv.K.R.Sreekanth, who had instituted the appeal on his behalf,
was reportedly no more. Registry thereafter issued notice to the
appellant. It is seen from the endorsement that the appellant has
accepted the notice.
Today, when the case is taken up, the appellant is absent.
Therefore, the appeal is dismissed for default.
A.K.BASHEER, JUDGE
P.Q.BARKATH ALI, JUDGE
sv.