High Court Kerala High Court

M.Renisha vs K.Suresh Babu on 20 May, 2010

Kerala High Court
M.Renisha vs K.Suresh Babu on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 640 of 2007()


1. M.RENISHA, D/O.KANNAN,
                      ...  Petitioner

                        Vs



1. K.SURESH BABU, S/O.KORAN, AGED 29 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :20/05/2010

 O R D E R

R.BASANT & M.C. HARI RANI,JJ

==============================

C.M. APPLICATION NO. 2158 OF 2007 &

MAT APPEAL NO. 640 OF 2007

============================

DATED THIS THE 20TH DAY OF MAY 2010

ORDER/JUDGMENT

Basant,J.

This appeal field as early as in 2007 remains in the defect

list even now for the reason that steps have not been taken to

issue notice to the sole respondent in spite of the specific

directions issued on 25/11/2009. Counsel appears and submits

that he has no instruction and he has relinquished vakalath.

2. Inference appears to be irresistible that the appellant is

not interested in prosecuting this appeal. This appeal and the

application for condonation of delay are, in these circumstances,

dismissed for non-prosecution.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.

           // True Copy //       PS to Judge

MAT APPEAL NO. 488/2009    2




ks.