Kerala High Court
Ismalukutty vs Vellodath Pathumakutty on 28 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 705 of 1998(A)
1. ISMALUKUTTY
... Petitioner
Vs
1. VELLODATH PATHUMAKUTTY
... Respondent
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.A.P.CHANDRASEKHARAN (SR.)
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/06/2010
O R D E R
P.BHAVADASAN, J.
————————————-
SA No.705 of 1998-A
————————————-
Dated 28th June 2010
Judgment
The learned counsel appearing for the
respondents has filed a memo, stating that the sole
appellant in this appeal died on 18.08.2009 and since no
steps have been taken so far to bring his legal heirs on the
party array, this appeal may be dismissed as abated.
2. On 23.06.2010, when this appeal was taken
up for hearing, there was no representation on behalf of
the appellant. So, the case was posted today. Today also,
there is no representation. Accordingly, the appeal is
dismissed as abated.
P.BHAVADASAN, JUDGE
sta
2
3