Kerala High Court
Utkal Automobiles vs T.Ummer Son Of Ibrahim on 21 August, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 102 of 2002(C)
1. UTKAL AUTOMOBILES,P.B.NO.2,MAIN ROAD,
... Petitioner
Vs
1. T.UMMER SON OF IBRAHIM,VALLUVAMBRAM
... Respondent
2. M/S,MAHINDRA AND MAHINDRA LIMITED,
3. K.P.MOIDEEN,SON OF KUTTY HASSAN,MONGAM,
For Petitioner :SRI.T.K.VENUGOPALAN
For Respondent :SRI.T.KRISHNAN UNNI
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :21/08/2006
O R D E R
K.A. ABDUL GAFOOR & K.P. BALACHANDRAN, JJ
------------------------------------------------------------
A.S. NO. 102 OF 2002
------------------------------------------------------------
Dated this the 21st day of August 2006
ORDER
C.M.P. No. 1957 & 1968 OF 2002
Counsel for the appellant submits that no stay is required. Hence C.M.P
is closed.
C.M.Application No.1744/2005, I.A. No. 3558/2005 &
I.A. No. 3559/05 in A.S. 102/2002
Issue notice to the proposed parties sought to be impleaded as legal
representatives of deceased 3rd respondent.
K.A. ABDUL GAFOOR, JUDGE.
K.P. BALACHANDRAN, JUDGE.
RV/
K.A. ABDUL GAFOOR &
K.P.BALACHANDRAN,JJ
—————————————————————
A.S. NO. 102 OF 2002
—- —————————————-
Dated this the 21st day of August 2006ORDER