High Court Kerala High Court

Mohammed Farshad vs Valuthedath Abdul Rahim on 3 December, 2008

Kerala High Court
Mohammed Farshad vs Valuthedath Abdul Rahim on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1839 of 2006()


1. MOHAMMED FARSHAD, AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. VALUTHEDATH ABDUL RAHIM,S/O.MOIDEENKUTTY
                       ...       Respondent

2. K.KUTTIALI, S/O.BEERAN,KALAYATH HOUSE,

3. NEW INDIA INSURANCE CO.LTD,MANJERI.

4. MAMPADAN KUNHIMOHAMMED, S/O.ALAVIKUTTY,

5. HARIDAS, S/O.VELAYUDHAN NAIR,

6. UNITED INDIA INSURANCE CO.LTD,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/12/2008

 O R D E R
                J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                       --------------------------------------
                       M.A.C.A.No.1839 of 2006
                        -------------------------------------
                       Dated 3rd December, 2008

                                JUDGMENT

Koshy,J.

Notice was ordered to be issued in this appeal on 9.11.2006.

Process is not served so far. No effort was also made to serve notice to

the respondents. When the case was posted for curing the defects today

also there was no representation. The appeal is dismissed for non-

prosecution.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks