High Court Kerala High Court

Pankajakshy Amma vs Moideen Haji on 25 January, 2008

Kerala High Court
Pankajakshy Amma vs Moideen Haji on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1125 of 2003()


1. PANKAJAKSHY AMMA, D/O. JANAKI AMMA,
                      ...  Petitioner
2. RADHAMMA, D/O. JANAKI AMMA,

                        Vs



1. MOIDEEN HAJI, ABDUL HAJI,
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.P.RAVINDRA BABU

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :25/01/2008

 O R D E R

IN THE HIGH COURT OF KERALA AT ERNAKULAM

PRESENT :

THE HONOURABLE MR. JUSTICE HARUN-UL-RASHID

FRIDAY, THE 25TH JANUARY 2008 / 5TH MAGHA 1929

CRP.No. 1125 of 2003()

———————-

AGAINST THE ORDER IN E.A.61/03 IN EP.21/02 IN

OS.244/83 of MUNSIFF COURT,PATHANAMTHITTA

………………..

REVN. PETITIONER: JUDGMENT DEBTORS:

———————————–

1. PANKAJAKSHY AMMA, D/O. JANAKI AMMA,

RADHAMANDIRAM, MANGARAM KONNI VILLAGE.

(DIED. LR’S RECORDED AND IMPLEADED)

2. RADHAMMA, D/O. JANAKI AMMA,

RADHAMANDIRAM, MANGARAM KONNI VILLAGE.

BY ADV. SRI.R.MANOJ

RESPONDENTS: DECREE HOLDER:

—————————

MOIDEEN HAJI, ABDUL HAJI,

VALLAVENCHERI HOUSE, KAKKAR DESOM,

IYYAMKODU AMSOM, KOZHIKODE.

ADDL.R2 & R3

2. SUMATHYKUTTY AMMA,

PRIYA SADANAM,

ELANTHOOR P.O.,

PATHANAMTHITTA.

3. SANTHAMMA,

BHAVANI MANDIRAM,

NEAR SIVAN COIL,

PUNALUR.

(THE 1ST PETITIONER EXPIRED, 2ND PETITIONER RECORDED AND ADDL.R2 & R3 ARE

IMPLEADED AS THE LEGAL REPRESENTATIVES OF THE DECEASED 1ST PETITIONER AS PER

ORDER DT.31.10.07 ON IA.2371/07)

BY ADV. SRI.P.RAVINDRA BABU

SMT.MEREENA JOSEPH

THIS CIVIL REVISION PETITION HAVING BEEN FINALLY HEARD

ON 25/01/2008, THE COURT ON THE SAME DAY PASSED THE

FOLLOWING:

O R D E R

When this case came up for final hearing on 11.1.2008, counsel

for the petitioner was absent on that day. The case was posted for

disposal on 18.1.2008. Thereafter it was adjourned to this day. Today

also neither the counsel, nor the party is present. Hence the Civil

Revision Petition is dismissed for default.

25.1.2008 Sd/=(HARUN-UL-RASHID, JUDGE)

ORDER ON C.M.P.NO.2648/03 & IA.1429/03 IN CRP.1125/03

//DISMISSED//

25.1.2008 SD/=(HARUN-UL-RASHID, JUDGE)