IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 1008 of 1996(C)
1. REMANI
... Petitioner
Vs
1. VIRONI
... Respondent
For Petitioner :RAMANI(PARTY)
For Respondent :SRI.K.V.JAYACHANDRAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/02/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
S.A. No. 1008 OF 1996
...................................................................................
Dated this the 4th February, 2008
O R D E R
On 23.01.2008, learned counsel for the respondents had submitted that the
Second Appeal has become infructuous in view of disposal of S.A.No. 746 of 1996.
2. Respondent Nos. 2,8 and 9 are not served. Though the case was posted
before the Registrar on 11.01.2008, there was no representation. Even on 23.01.2008,
there was no representation. Today also there is no representation for the appellant.
The Second Appeal is dismissed for default.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
S.A. No. 1008 OF 1996
…………………………………………………
Dated this the 4th February, 2008
O R D E R