High Court Kerala High Court

Muthoot Chit Funds vs K.A.Abdul Rasheed on 30 August, 2010

Kerala High Court
Muthoot Chit Funds vs K.A.Abdul Rasheed on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 571 of 1996()



1. MUTHOOT CHIT FUNDS
                      ...  Petitioner

                        Vs

1. K.A.ABDUL RASHEED
                       ...       Respondent

                For Petitioner  :SRI.K.JAJU BABU,K.P.PHILIP

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/08/2010

 O R D E R
                   M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                  A.S. NO. 571 OF 1996
               = = = = = = = = = = = = = = =
          Dated this the 30th day of August, 2010.

                      J U D G M E N T

As early as on 17.8.07 there was a direction

to take steps to issue fresh notice. It was

also made clear “If no steps are taken the

appeal will stand dismissed for non-

prosecution.” Three years have elapsed. A

little finger is not moved. So the order passed

by the learned Judge on 17.8.07 has to be made

absolute. Therefore the Appeal is dismissed

for default.

M.N. KRISHNAN, JUDGE.

ul/-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 571 OF 1996
= = = = = = = = = = =

J U D G M E N T

30th August, 2010.