High Court Kerala High Court

Vazhayoor Panchayat vs V.Bhaskaran on 8 September, 2009

Kerala High Court
Vazhayoor Panchayat vs V.Bhaskaran on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 547 of 1995()



1. VAZHAYOOR PANCHAYAT
                      ...  Petitioner

                        Vs

1. V.BHASKARAN
                       ...       Respondent

                For Petitioner  :SRI.M.P.ABRAHAM

                For Respondent  :SRI.K.A.SALIL NARAYANAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/09/2009

 O R D E R
                       THOMAS P.JOSEPH, J.
            = = = = = = = = = = = = = = = = = = = = = = = =
                          S.A. NO. 547 of 1995
             = = = = = = = = = = = = = = = = = = = = = = = = =
            Dated this the 8th      day of September,     2009

                             J U D G M E N T

———————-

Appellant and counsel absent. Respondent is represented by

counsel. Hence appeal is dismissed for default.

THOMAS P.JOSEPH, JUDGE.

Vsv

THOMAS P.JOSEPH, J.
===================
S.A. NO.547 OF 1995
===================

J U D G M E N T

8TH SEPTEMBER, 2009