Kerala High Court
Josephkunju vs Elizabeth on 18 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 711 of 1996()
1. JOSEPHKUNJU
... Petitioner
Vs
1. ELIZABETH
... Respondent
For Petitioner :SRI.T.N.HAREENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/12/2007
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
S.A. NO. 711 OF 1996 B
--------------------------------------------
Dated this the 18th December, 2007
JUDGMENT
Though time was granted to cure the defect on 5.12.2007, no steps
have been taken to cure the defect. Today, when the case is posted in
the defect list, there is no representation for the appellant. The Second
Appeal is, therefore, dismissed for default.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
—————————————————-
—————————————————-
S.A.NO. 711 OF 1996
JUDGMENT
18th December, 2007
—————————————————-