High Court Kerala High Court

Pawankumar vs Plantation Corpn on 5 September, 2007

Kerala High Court
Pawankumar vs Plantation Corpn on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS No. 706 of 1996()



1. PAWANKUMAR
                      ...  Petitioner

                        Vs

1. PLANTATION CORPN.
                       ...       Respondent

                For Petitioner  :SRI.R.HARIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :05/09/2007

 O R D E R
               P.R.RAMAN & V.K.MOHANAN, JJ.
            --------------------------------
                       A.S.NO.706 OF 1996
            --------------------------------
     Dated this the 5th day of September, 2007

                              JUDGMENT

Raman, J.

It was ordered by this Court on 7/8/2007 that in case the defects

are not cured within one week, the petition and the appeal will stand

dismissed. The defects noticed was that notice to the 3rd respondent

returned because of incomplete address. Notice to respondents 4 and 5

returned ‘not known’. No further steps are taken to cure the defects.

Though fresh process to respondents 3 to 5 was paid, it was in the same

address. In this connection, notice to the 3rd respondent was returned

because of the incomplete address. Appellant has not diligent in giving

the correct address to serve notice to the parties.

In the circumstances, the appeal is dismissed for non-

prosecution.

Sd/-

P.R.RAMAN,
Judge.

Sd/-

V.K.MOHANAN,
Judge.

kcv.

-2-

P.R.RAMAN & V.K.MOHANAN,JJ.

————————–

A.S.NO.706 OF 1999

————————–

JUDGMENT

5th September, 2007