IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 469 of 2000(E)
1. K.V.SADASIVAN NAIR
... Petitioner
Vs
1. APPUKUTTAN
... Respondent
For Petitioner :SRI.G.S.REGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :06/04/2010
O R D E R
THOMAS P.JOSEPH, J.
=================================
S.A. NO.469 OF 2000
=================================
Dated this the 6th day of April, 2010
J U D G M E N T
This Second Appeal of the year 2000 relates to a suit of
the year 1988. Appellant has not so far taken steps to issue
notice to the respondents. Learned counsel for appellant
submits that on getting information that one of the
respondents expired intimation was given to the appellant.
But in spite of giving several intimations appellant has not
turned up. In the circumstances this appeal has to go for
default.
Second Appeal is dismissed for non-prosecution. No
costs.
THOMAS P.JOSEPH, JUDGE.
vsv
THOMAS P.JOSEPH, J.
==================
S.A. NO. 469 OF 1996
===========================
J U D G M E N T
6TH APRIL, 2010