Kerala High Court
Chellamma vs Mrs.Nirmala on 31 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2310 of 2007()
1. CHELLAMMA, W/O.GOPALAN,
... Petitioner
Vs
1. MRS.NIRMALA, W/O.LATE KRISHNANKUTTY
... Respondent
2. GOKUL (MINOR), S/O. LATE
3. GEETHPRIYA (MINOR), LATE
4. THE MANAGING DIRECTOR,
5. BALACHANDRAN.P., S/O.PERUMAL,
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :31/03/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
------------------------------------
M.A.C.A.No.2310 OF 2007
-----------------------------------
Dated this the 31st day of March, 2010
J U D G M E N T
~~~~~~~~~~~
Basheer, J.
Notice on the application to condone the delay of 593 days
was ordered way back on 19.12.2007. The appellant has not
paid process so far to issue notice to the respondents. Today,
when the case is taken up for consideration, neither the
appellant nor her counsel is present. Therefore, the appeal is
dismissed for non-prosecution.
(A.K.BASHEER, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ps