High Court Kerala High Court

K.Abdul Azeez vs Smt.Sarojini on 8 July, 2009

Kerala High Court
K.Abdul Azeez vs Smt.Sarojini on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 377 of 2004()


1. K.ABDUL AZEEZ, S/O.ABDULLA HAJI,
                      ...  Petitioner

                        Vs



1. SMT.SAROJINI, W/O.LATE BHASKARAN,
                       ...       Respondent

2. K.K.SURESH BABU, S/O.SAROJINI,

3. K.K.GEETHA, D/O.SAROJINI, DO.DO.

4. K.K.GIRIJA, D/O.SAROJINI, DO.DO.

5. K.K.JAGADEESAN, S/O.SAROJINI, DO.DO.

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SMT.DAISY THAMPI

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :08/07/2009

 O R D E R

PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.

————————
R.C.R.No.377 OF 2004

————————

Dated this the 8th day of July, 2009

ORDER

Pius C.Kuriakose, J.

Today also there is no representation for the revision

petitioner. Hence the revision petition is dismissed for default.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk