Kerala High Court
Sri.Lakshmi Electrosmelters(P) … vs V.Prabhakar on 10 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 206 of 2005(G)
1. SRI.LAKSHMI ELECTROSMELTERS(P) LIMITED
... Petitioner
2. P.VENKITTAPATHY,S/O.PAPPU SWAMY NAIDU
Vs
1. V.PRABHAKAR, S/O.VARDHAN,1958/82,
... Respondent
2. K.VARDHAN, S/O.KRISHNA SWAMY 1956/82,
3. V.VIJAYAKUMAR,S/O.K.VARDHAN 1956/82,85TH
4. V.BABU, S/O.K.VARDHAN,
5. G.SHANMUGHANATHAN,
6. UDATASANKAR,S/O.CHELLIAH PILLAI
7. V.MALLIKA, W/O.P.VENKITTAPATHY NO.4,
For Petitioner :SRI
For Respondent :SRI.P.B.SURESH KUMAR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/02/2011
O R D E R
M.Sasidharan Nambiar, J.
--------------------------------------
R.S.A.No.206 of 2005
-------------------------------------
JUDGMENT
As per order dated 21.12.2010, for the failure to take
steps appeal was dismissed as against seventh respondent
and declared as abated against second respondent. Learned
counsel appearing for the appellants submitted that he had
sent a registered notice to the parties seeking instructions
and it was returned. Parties have promised to appear. As
the suit stands dismissed as against some of the defendants
and learned counsel appearing for the appellants submitted
that in spite of notice parties have not turned up, appeal is
dismissed for default.
10th February, 2011 (M.Sasidharan Nambiar, Judge)
tkv