IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 232 of 2003()
1. MADHAVAN, A/S VAREED, AGED 70 YEARS,
... Petitioner
Vs
1. PAHARUDEENKOYA THANGAL,
... Respondent
2. SHIHABUDEEN KOYA THANGAL, DO. DO.
3. SIRAJUDEENKOYA THANGAL, DO. DO.
4. FAZALUDEEN KOYA THANGAL, DO. DO.
5. K.P. BEERAN, S/O. PAREEDAM
For Petitioner :SRI.K.P.ARAVINDAKSHAN
For Respondent :K.S. SAJEEV KUMAR.
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/02/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
S.A. NO. 232 OF 2003
and
C.M.P.NO. 679 OF 2003 in
S.A. NO. 232 OF 2003
--------------------------------------------
Dated this the 18th February, 2008
JUDGMENT
Enough time was granted to cure the defect. On 6.2.2008, it was
submitted that steps are taken on that date to cure the defects. It is
endorsed by the Office that no steps are taken so far. There is no
representation for the appellant. C.M.P.No.679 of 2003, the petition for
condoning the delay of 56 days in filing the Second Appeal is, therefore,
dismissed for default.
Consequent on the dismissal of the application for condoning the
delay in filing the Second Appeal, the Second Appeal is also dismissed for
default.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
S.A.NO. 232 OF 2003
and
C.M.P.NO. 679 OF 2003
in
S.A. NO. 232 OF 2003
JUDGMENT
18th February, 2008
——————————————-