Kerala High Court
K.Mohammed Najeeb vs P.K.Zachariah on 18 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 767 of 1995()
1. K.MOHAMMED NAJEEB
... Petitioner
Vs
1. P.K.ZACHARIAH
... Respondent
For Petitioner :SRI.T.M.ABDUL LATIFF
For Respondent : No Appearance
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :18/03/2008
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
A.S.No.767 of 1995
-------------------------------------------------
Dated, this the 18th day of March, 2008
JUDGMENT
Appellant and counsel absent. In spite of granting time, no steps were
taken. So in view of the conditional order passed by me on 20.2.2008 the appeal
is to be dismissed for non-prosecution.
In the result, appeal is dismissed for non-prosecution.
C.M.P.No.5556/1995 in A.S.No.767/1995 will stand dismissed.
K. PADMANABHAN NAIR,
JUDGE.
cks
2
K.PADMANABHAN NAIR, J.
A.S.No.767 of 1995
JUDGMENT
18th March, 2008.