Kerala High Court
Nasumuddin vs Kunjumon on 28 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 833 of 2004()
1. NASUMUDDIN, S/O.HASSANAKUTTY,
... Petitioner
Vs
1. KUNJUMON,S/O.CHELLAPPAN K.,
... Respondent
2. MUHAMMAD IQUBAL, S/O.A.S.SAYED
3. THE ORIENTAL INSURANCE CO.LTD.
For Petitioner :SRI.JOHN BRITTO
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :28/06/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
------------------------------------------------------------
M.A.C.A.NO.833 OF 2004
------------------------------------------------
Dated this the 28th day of June, 2010
JUDGMENT
A.K.Basheer,J
Notice was ordered to the respondents on July 13, 2005. But
notice could not be issued since process was found to be defective.
When the case is taken up today in the ‘defect list’, neither the
appellant nor his counsel is present. Therefore, the appeal is
dismissed for non prosecution.
A.K.BASHEER, JUDGE.
P.Q.BARKATH ALI, JUDGE.
pm