IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 113 of 2005()
1. SALIM SOMARAJAN, S/O.SOMARAJAN,
... Petitioner
2. SUPRABHA, W/O.SOMARAJAN,
3. SOMARAJAN, GULNAR,
Vs
1. DEEPA, D/O.RAVI,
... Respondent
For Petitioner :SMT.K.KUSUMAM
For Respondent :SRI.S.CHANDRASENAN
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/11/2008
O R D E R
P.R.Raman &
T.R. Ramachandran Nair, JJ.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
M.A.No.113/2005-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 7th day of November, 2008.
J U D G M E N T
Raman, J.
When the appeal was taken up for consideration today, except
Advocate Vasudevan who appears on behalf of Suprabha (second
petitioner), no other parties or their counsel present. Names of the parties
called. Absent.
2. It is submitted by Advocate Sri.Vasudevan that his client
Suprabha has not filed any appeal and she is actually supporting the
respondents case in the counter petition. But the respondent and her
counsel is also absent.
Suprabha who is arrayed as the second appellant though present,
having submitted that she has no grievance against the order impugned to
the extend the relief is granted against the respondents, we dismiss the
appeal as well as the cross objection.
(P.R. Raman, Judge.)
(T.R. Ramachandran Nair, Judge.)
ms