High Court Kerala High Court

C.K.P.M.Moosakeyi vs Thalassery Municipality on 7 April, 2009

Kerala High Court
C.K.P.M.Moosakeyi vs Thalassery Municipality on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 257 of 1996(E)



1. C.K.P.M.MOOSAKEYI
                      ...  Petitioner

                        Vs

1. THALASSERY MUNICIPALITY
                       ...       Respondent

                For Petitioner  :SRI.T.A.RAMADASAN

                For Respondent  :SRI.K.V.SOHAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/04/2009

 O R D E R
                           THOMAS P. JOSEPH, J.
                          --------------------------------------
                               S.A.No.257 of 1996
                          --------------------------------------
                     Dated this the 7th day of April, 2009.

                                    JUDGMENT

Heard.

2. When this appeal came up for hearing on 3.3.2009 counsel for

appellant reported death of the sole appellant. Counsel also submitted that letter

addressed to the appellant was returned on 18.2.2009 with the endorsement

that appellant expired. On that submission, appeal was posted for steps if any

on 27.3.2009. No steps were taken. Hence the appeal was posted for disposal

on 6.4.2009. When the appeal is taken up today, counsel for appellant submits

that nobody has turned up to take steps consequent to the death of the

appellant.

Hence, the appeal is dismissed for non-prosecution.

THOMAS P.JOSEPH,
Judge.

cks

2

Thomas P.Joseph, J.

S.A.No.257 of 1996

JUDGMENT

7th April, 2009.