Kerala High Court
K. Chandrika vs K. Prasannakumari on 17 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 1092 of 2003()
1. K. CHANDRIKA, T.C. 4/2313/(M),
... Petitioner
Vs
1. K. PRASANNAKUMARI, RESIDING IN
... Respondent
2. P. SREELATHA OF DO. DO.
3. P. LEKHA OF DO. DO.
4. DR. GOPAKUMAR, RESIDING IN `REVATHI',
5. K. PREMAKUMARI, RESIDING IN
6. N. ANIL, RESIDING AT 1/10, JAWAHAR
7. C. ASHA N. KUMAR, OF DO. DO.
8. P. RAMACHANDRAN, RESIDING IN PULINGAL
9. K. SURENDRAN, DHARMA MUDUMPA VEEDU,
10. SMITHA, D/O RAMACHANDRAN, PHYLINGAL
11. N. LATHA, W/O MOHANA PRASAD,
12. L. SUNETHA, D/O LATE R/ MOHANA PRASAD,
For Petitioner :SRI.E.SUBRAMANI
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :17/12/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
R.S.A.No.1092 of 2003
--------------------------------------
Dated this the 17th day of December, 2009.
JUDGMENT
Learned counsel for appellant submits that he has no instruction from the
appellant.
2. Case is being posted for curing the defects. Steps were ordered on
28.10.2009 and then on 25.11.2009 but still, steps are not taken. Learned
counsel for appellant submits that a registered letter was sent to the appellant
well on time requiring appellant to take necessary steps but the registered letter
has been returned with the endorsement that “house locked, Absent”.
Sufficient opportunity was given to the appellant to take steps. That has
not been availed. Hence the appeal is dismissed for default.
I.A.No.1330 of 2003 will stand dismissed.
THOMAS P.JOSEPH,
Judge.
cks