Kerala High Court
M.Abdul Jabbar vs Kanthalatt Palli Ishass … on 6 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 625 of 1995(G)
1. M.ABDUL JABBAR
... Petitioner
Vs
1. KANTHALATT PALLI ISHASS S.MADRASSA COMM.
... Respondent
For Petitioner :SMT.A.C.VIDYA
For Respondent :SRI.T.A.RAMADASAN
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/06/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
S. A. No.625 of 1995
------------------------------------------------
Dated this the 6th day of June, 2008
JUDGMENT
Advocate Sri.A.C.Venugopal submits on
behalf of Advocate Smt.A.C.Vidya/counsel
for the appellants that they have no
instructions from the appellant. Hence
appellants called. Appellants are also
absent.
In the result, I dismiss this Second
Appeal for default.
K.P.BALACHANDRAN,
JUDGE
kns/-