IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 954 of 2001()
1. CHANDA BAI
... Petitioner
Vs
1. CHANDRAMATHI
... Respondent
For Petitioner :SRI.K.V.SADANANDA PRABHU
For Respondent :SRI.P.K.RAVISANKAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/11/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
S.A.No. 954 OF 2001
............................................
DATED THIS THE 1st DAY OF NOVEMBER, 2007
JUDGMENT
Appeal was filed by two plaintiffs. When first appellant
died, second appellant filed a memo to record second appellant
as her sole legal heir. As per order dated 7.2.2006, it was found
that second appellant is not the legal heir of first appellant.
Second appellant was directed to implead the legal heirs of first
appellant. Second appellant thereafter filed I.A. 657 of 2006 and
658 of 2006 to implead the legal heirs as respondents 5 to 12
and to set aside the abatement. Notices were not served to the
proposed legal heirs. Meanwhile, second appellant also died on
13.12.2006. First respondent filed I.A.1715 of 2007 to dismiss
the appeal as abated stating that in spite of death on 13.12.2006,
legal heirs of second appellant were not impleaded. Even
thereafter no steps was taken by legal heirs of second appellant
to come on record. Learned counsel appearing for appellant
submitted that legal heirs of deceased second appellant did not
approach him. The appeal is therefore dismissed as abated.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-