Kerala High Court
Joseph vs P.V.George on 18 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 827 of 2006()
1. JOSEPH S/O.OUSEPH,
... Petitioner
Vs
1. P.V.GEORGE, S/O.VARKEY,
... Respondent
2. VARKEY, S/O.CHACKO,
3. ANNAMMA W/O. VARKEY,
For Petitioner :SRI.K.SURENDRA MOHAN
For Respondent :SRI.ABRAHAM P.GEORGE
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :18/03/2007
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.827 of 2006
------------------------------------------------
Dated this the 18th day of March, 2009
JUDGMENT
This RSA of 2006 is posted in the defect
list before me as the appellant has not taken
any step to implead LRs of the second
respondent till now though notice issued to
him on C.M. Application No.616/06 in 2006 was
being returned with the report that R2 is
dead. Counsel for the appellant is absent and
there is no representation also on behalf of
the appellant or his counsel.
In the result, I dismiss this RSA for
default.
K.P.BALACHANDRAN,
JUDGE
kns/-