High Court Kerala High Court

Kallat Balan vs Janaki Amma on 18 December, 2007

Kerala High Court
Kallat Balan vs Janaki Amma on 18 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 578 of 1996()



1. KALLAT BALAN
                      ...  Petitioner

                        Vs

1. JANAKI AMMA
                       ...       Respondent

                For Petitioner  :SRI.N.L.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/12/2007

 O R D E R
                             K.T.SANKARAN, J.
                     --------------------------------------------
                           S.A. NO. 578 OF 1996
                     --------------------------------------------
                    Dated this the 18th December, 2007

                                    JUDGMENT

The sole respondent in the Second Appeal is dead. Though time

was granted on 5.12.2007 to cure the defects, the defects are not cured.

Today the case is posted in the defect list. Counsel for the appellants

prayed for further time to cure the defects. The request is refused. The

Second Appeal is dismissed for default. However, liberty is granted to the

appellants to apply for restoration of the appeal within one month from

today after taking necessary steps for curing the defects.

(K.T.SANKARAN)
Judge

ahz/

K.T.SANKARAN, J.

—————————————————-

—————————————————-

S.A.NO. 578 OF 1996 B

JUDGMENT

18th December, 2007

—————————————————-