Kerala High Court
Seetha vs Pankajkshy Amma on 14 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1188 of 2001()
1. SEETHA
... Petitioner
Vs
1. PANKAJKSHY AMMA
... Respondent
For Petitioner :SRI.P.K.MEETHIYAN KUNJU
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/09/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
C.R.P. No.1188 of 2001
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 14th September, 2007
ORDER
This C.R.P. is remaining defective since 2001 on the reason that
service is not completed on the respondents. Under the impugned
order, the petitioners prayer for stay of the execution proceedings
was declined on the reason that the appellate court had not granted
stay. I do not find any infirmity about the view of the learned Munsiff.
Today there is no representation for the petitioners. In all probability,
the appeal is finally disposed of and the C.R.P. has become
infructuous. However, in the absence of the counsel for the
petitioners, the C.R.P. will stand dismissed only for default.
srd PIUS C.KURIAKOSE, JUDGE