High Court Kerala High Court

Venu vs Bindhu on 14 February, 2008

Kerala High Court
Venu vs Bindhu on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 770 of 1998()



1. VENU
                      ...  Petitioner

                        Vs

1. BINDHU
                       ...       Respondent

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :SRI.P.K.ASHOKAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :14/02/2008

 O R D E R
           KURIAN JOSEPH &  HARUN-UL-RASHID,  JJ.

                ----------------------------------------------

                      M.F.A. NO.770  OF  1998

                ----------------------------------------------

                    Dated 14th  February, 2008.


                             J U D G M E N T

Kurian Joseph, J.

Learned counsel for the appellant reports no

instruction. Learned counsel for the respondent also submits

that he has no instruction as to the present position. Therefore,

the appeal is dismissed for default.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

M.F.A. NO.770 OF 1998

———————————————-

J U D G M E N T

Dated 14th February, 2008.