High Court Kerala High Court

Paily vs Prasteena on 17 March, 2010

Kerala High Court
Paily vs Prasteena on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 419 of 2000(G)



1. PAILY
                      ...  Petitioner

                        Vs

1. PRASTEENA
                       ...       Respondent

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  :SRI.T.H.ABDUL AZEEZ

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/03/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                                S.A.No.419 of 2000
                           --------------------------------------
                    Dated this the 17th day of March, 2010.

                                     JUDGMENT

After this appeal was admitted, notice was ordered to the

respondents but some of them could not be served. Hence fresh steps were

ordered to those respondents who are not served and to take steps for

impleadment of legal representatives of deceased respondent No.5. No steps

have been taken in spite of granting several opportunities. On 5.3.2010 it was

submitted by learned counsel for appellants that in spite of several intimations

given to the appellants none have turned up to take necessary steps. On the

request of the learned counsel a week’s further time was granted as last chance.

Today also steps have not been taken. Learned counsel states that in spite of

intimation given none of the appellants have turned up.

In the circumstance appeal is dismissed for non-prosecution.

THOMAS P.JOSEPH,
Judge.

cks

2

Thomas P.Joseph, J.

S.A.No.419 of 2000

JUDGMENT

17th March, 2010.