High Court Kerala High Court

K.Surendran vs Sanichan on 24 September, 2010

Kerala High Court
K.Surendran vs Sanichan on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1045 of 2004()


1. K.SURENDRAN, KUZHIPARAMPIL HOUSE,
                      ...  Petitioner

                        Vs



1. SANICHAN, UPPOOTTIL HOUSE,
                       ...       Respondent

2. REJI S/O.ABDUL KHADER,

3. NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SMT.BETTY K.ALUKKA

                For Respondent  :SRI.P.MURALEEDHARAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :24/09/2010

 O R D E R
                M.N. KRISHNAN, J.
           = = = = = = = = = = = = = =
            M.A.C.A. NO. 1045 OF 2004
         = = = = = = = = = = = = = = =
    Dated this the 24th day of September, 2010.

                 J U D G M E N T

It is submitted by the learned counsel for

the appellant that in spite of several

communications there is no response from the

appellant and therefore she had exhausted all

possible methods. Since the counsel had already

addressed and the party is not responding it

appears that the party is not interested in

proceeding with the matter. Appellant called

absent. Appeal dismissed for default.

M.N. KRISHNAN, JUDGE.

ul/-