High Court Kerala High Court

Kannoth Chandran vs C.V.Gopalan on 5 February, 2009

Kerala High Court
Kannoth Chandran vs C.V.Gopalan on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 202 of 1997(G)



1. KANNOTH CHANDRAN
                      ...  Petitioner

                        Vs

1. C.V.GOPALAN
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/02/2009

 O R D E R
                      V. RAMKUMAR , J.
           ==========================
                      R.S.A. No. 202 of 1997
           ==========================
            Dated this the 5th day of February, 2009.

                          JUDGMENT

Even though sufficient opportunities have been given to the

appellant to take out notice to the 2nd respondent, no steps have

been taken so far. Even when the case came up today in the

disposal list, there was no representation on behalf of the

appellant. The Second Appeal is accordingly dismissed for

default.

Dated this the 5th day of February, 2009.

V. RAMKUMAR, JUDGE.

rv

V. RAMKUMAR, J

————————————

S.A. No. 202 of 1997

—————————————-

5th day of February, 2009.

JUDGMENT