IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 91 of 2000(C)
1. KALYANI
... Petitioner
Vs
1. A.NARAYANAN
... Respondent
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent :SRI.K.SHRIHARI RAO
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :03/03/2009
O R D E R
THOMAS P.JOSEPH, J.
= = = = = = = = = = = = = = = = = = = = = = = =
S.A.No.91 of 2000
= = = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 3rd day of March, 2009
J U D G M E N T
———————-
Learned counsel for appellants reports no instructions.
Appellants called, found absent.
On 11.2.2009 when this appeal came up for hearing it was
represented by the learned counsel for appellants that appellants 3
and 4 are understood to be dead. Thereon, learned counsel was
directed to file a statement in that regard within ten days. No such
statement is filed. According to learned counsel, he has no instruction
or information about the appellants.
Hence this appeal is dismissed for non-prosecution. No costs.
Civil Miscellaneous Petition No.219 of 2000 shall stand
dismissed.
THOMAS P.JOSEPH, JUDGE.
vsv
THOMAS P.JOSEPH, J.
===================
S.A. NO.91 OF 2000
===================
J U D G M E N T
3RD MARCH, 2009