High Court Kerala High Court

P.K.Ahalya vs Leela on 3 April, 2009

Kerala High Court
P.K.Ahalya vs Leela on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 487 of 1997(G)



1. P.K.AHALYA
                      ...  Petitioner

                        Vs

1. LEELA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :03/04/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                   S. A. No.487 of 1997
          ------------------------------------------------
           Dated this the 3rd day of April, 2009

                        JUDGMENT

In this Second Appeal of 1997, even

notice in the delay condonation application is

not complete and it was ordered on 26/03/09

that in case steps are not taken in one week,

this Second Appeal shall stand dismissed for

default. Steps are not taken till date and

counsel for the appellants is absent and there

is no representation even on his behalf.

In the result, I dismiss this Second

Appeal for default.

K.P.BALACHANDRAN,
JUDGE
kns/-