Kerala High Court
Nirmala Shanmugham vs The Kerala State Housing Board on 19 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 310 of 2008()
1. NIRMALA SHANMUGHAM,
... Petitioner
Vs
1. THE KERALA STATE HOUSING BOARD,
... Respondent
2. THE CHIEF REVENUE OFFICER,
3. THE EXECUTIVE ENGINEER,
4. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :SRI.A.JAYASANKAR, SC KSHB, TVM
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :19/08/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.310 of 2008
------------------------------------------------
Dated this the 19th day of August, 2008
JUDGMENT
When this matter came up for final
hearing, counsel for the appellant is
absent and there is no representation even
on his behalf. There is no representation
for the respondents either.
In the result, I dismiss this R.S.A
for default.
K.P.BALACHANDRAN,
JUDGE
kns/-