Kerala High Court
Saradamma vs Raghunandanan on 3 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 629 of 1995()
1. SARADAMMA,
... Petitioner
Vs
1. RAGHUNANDANAN,
... Respondent
For Petitioner :SRI.K.RAMAKUMAR & VANI.P.
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/09/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
A.S.No.629 of 1995
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 3rd September, 2008
JUDGMENT
This appeal was heard in part on 13.8.2008. Counsel for the
appellant was informed that I am not impressed. Thereupon, the
learned counsel sought time for further arguments and case was
accordingly adjourned. No representation today for the appellant.
The appeal will stand dismissed for default.
srd PIUS C.KURIAKOSE, JUDGE