Kerala High Court
V.D.Joseph vs Devassia on 16 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 867 of 1996(C)
1. V.D.JOSEPH
... Petitioner
Vs
1. DEVASSIA
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.T.A.RAMADASAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/01/2008
O R D E R
K.T. SANKARAN, J.
-------------------------------
S.A. No. 867 OF 1996
-----------------------------------
Dated this the 16th day of January, 2008
JUDGMENT
As per order dt.17.12.07, two weeks’ time was granted as last
chance to cure the defects. The defects are not cured yet. The Second
Appeal is therefore dismissed for default.
However, liberty is granted to the appellants to take steps to cure
the defect and to file an application for restoration within a period of
three weeks.
K.T.SANKARAN, JUDGE
btt
WPC 2