Kerala High Court
P.Krishnankutty vs Sai Krishnan on 24 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1891 of 2005()
1. P.KRISHNANKUTTY, S/O.PAKKAN,
... Petitioner
Vs
1. SAI KRISHNAN, S/O.SBURAMANYA IYER,
... Respondent
2. SUBRAMANIY IYER, SAI ESTATE,EDAPATTY,
3. THE NEW INDIAN ASSURANCE COMPANY LTD.,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.THOMAS MATHEW NELLIMOOTTIL
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :24/06/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
M.A.C.A. No. 1891 of 2005
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 24th day of June, 2010
JUDGMENT
Basheer, J.
In view of the order in C.M.Appln. No.2634 of 2005
dismissing the application for condonation of delay, this
appeal is also dismissed.
A.K.BASHEER, JUDGE.
P.Q.BARKATH ALI, JUDGE.
mn.