High Court Kerala High Court

Soumya A.S vs Prasanna on 3 February, 2011

Kerala High Court
Soumya A.S vs Prasanna on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 139 of 2011()


1. SOUMYA A.S.
                      ...  Petitioner

                        Vs



1. PRASANNA,JAYAVILASAM, MELOOTTUMURI
                       ...       Respondent

2. L.SUKUMARIAYAMMA GOPAL NIVAS

3. THE NATIONAL INSURANCE CO.LTD,

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :03/02/2011

 O R D E R

A.K.BASHEER & P.Q.BARKATH ALI, JJ.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
M.A.C.A. No. 139 of 2011
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 3rd day of February, 2011

JUDGMENT

Basheer, J.

In view of the order in C.M.Appln. No.181 of 2011

dismissing the application for condonation of delay, this

appeal is also dismissed.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.