High Court Kerala High Court

Varghese Ulayannan vs Thresiamma on 4 November, 2009

Kerala High Court
Varghese Ulayannan vs Thresiamma on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 267 of 2008()


1. VARGHESE ULAYANNAN, S/O.ULAHANNAN,
                      ...  Petitioner

                        Vs



1. THRESIAMMA, ALIAS PUSHPAMMA,
                       ...       Respondent

                For Petitioner  :SRI.P.T,REGI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :04/11/2009

 O R D E R

R. BASANT &
M.C. HARI RANI, JJ.

————————————————-

I.A.No.833 of 2008 &
Mat. Appeal No.267 of 2008

————————————————-
Dated this the 4th day of November, 2009

JUDGMENT & ORDER

Basant,J.

In spite of the order dated 3/11/09, no steps have been

taken and there is no representation for the appellant. We draw

the inference that the appellant, who was not represented on the

last date of posting also, is not interested in prosecuting this

appeal. This appeal and the petition for condonation of delay are

hence dismissed for non-prosecution.

Sd/-

R. BASANT
(Judge)

Sd/-

M.C. HARI RANI
(Judge)

Nan/ //true copy// P.S. to Judge