High Court Kerala High Court

Krishnan vs Jalaludeen Hajiyar on 29 June, 2010

Kerala High Court
Krishnan vs Jalaludeen Hajiyar on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 20 of 2001(B)



1. KRISHNAN
                      ...  Petitioner

                        Vs

1. JALALUDEEN HAJIYAR
                       ...       Respondent

                For Petitioner  :SRI.T.K.ANANDA PADMANABHAN

                For Respondent  :SRI.G.P.SHINOD

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :29/06/2010

 O R D E R
            S.S.SATHEESACHANDRAN, J.
       ----------------------------------------------
                   S.A.NO.20 of 2001
       ----------------------------------------------
        Dated this the 29th day of June, 2010.

                      JUDGMENT

It is reported by the counsel for the

appellant that the appellant passed away in

2005. Though his legal representatives have

been impleaded as additional appellants, no

one has turned up to give instructions to

prosecute the appeal. The second appeal is

dismissed for non-prosecution.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

sk/-

//true copy//

P.S. to Judge.