IN THE HIGH COURT OF KERALA AT ERNAKULAM
CMA.No. 191 of 2001()
1. SANKARAN KRISHNAN
... Petitioner
Vs
1. KUTTY CHELLAMMA
... Respondent
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.K.SUBASH CHANDRA BOSE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/08/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
C.M.A.NO. 191 OF 2001
= = = = = = = = = = = = = = =
Dated this the 19th day of August, 2008.
J U D G M E N T
It has been brought to my notice that the suit has been
dismissed for default on 4th December, 2000. We are in the
year 2008. So, after the order of remand since the plaintiff has
remained absent the suit has been disposed of by the Court
below. Therefore nothing remains in this CMA and therefore it
is dismissed.
If at any point of time prior to this judgment the suit has
been restored to file I give an opportunity to the appellant
herein to move an application for reviewing the judgment.
M.N. KRISHNAN, JUDGE.
ul/-
M.N. KRISHNAN, J.
= = = = = = = = = =
C.M.A. No. 191 OF 2001
= = = = = = = = = = =
J U D G M E N T
19th August, 2008.