Kerala High Court
P.Shafi vs B.Ramanatha Pai on 9 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 651 of 1999(C)
1. P.SHAFI
... Petitioner
Vs
1. B.RAMANATHA PAI
... Respondent
For Petitioner :SRI.P.K.MUHAMMED
For Respondent :SRI.S.V.BALAKRISHNA IYER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/01/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
S.A.No.651 of 1999
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 9th January, 2008
JUDGMENT
This Second Appeal was once dismissed for default and restored
back on the basis of the M.J.C. filed by the appellant. Today also
there is no representation for the appellant. The Second Appeal will
stand dismissed for default.
srd PIUS C.KURIAKOSE, JUDGE