Kerala High Court
Bhargavi vs Chinnamma on 17 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 881 of 2004()
1. BHARGAVI, W/O.SUKUMARAN,
... Petitioner
2. SHAJI, DO. DO.
3. RADHAKRISHNAN, DO. DO.
4. GIREESH, DO. DO.
Vs
1. CHINNAMMA, W/O.DAMODHARAN,
... Respondent
2. KRISHNANANDAN, S/O.SUKUMARAN,
For Petitioner :SRI.K.RAMACHANDRAN
For Respondent :SRI.B.JAYASANKAR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :17/03/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.881 of 2004
------------------------------------------------
Dated this the 17th day of March, 2009
JUDGMENT
This RSA of 2004 has come up for final
hearing before me. Counsel for the appellants
is absent and there is no representation even
on his behalf.
In the result, I dismiss this RSA for
non-prosecution.
K.P.BALACHANDRAN,
JUDGE
kns/-