Kerala High Court
Vanajakshi vs Director on 8 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 676 of 2008()
1. VANAJAKSHI
... Petitioner
Vs
1. DIRECTOR, S.W.T.D. ALAPPUZHA
... Respondent
For Petitioner :SMT.VANAJAKSHI (PARTY-IN-PERSON)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :08/06/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
R.F.A. (Indigent) No.676 of 2008
-------------------------------
Dated this the 8th June, 2009
J U D G M E N T
Raman, J.
None appears for the appellant. Name of the
appellant called. Absent. Hence, the appeal is dismissed for
default.
Copy of the judgment be forwarded to the District
Collector for recovery of the court fee.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.