High Court Kerala High Court

Vidya Sagar vs Abhaya Das P.A. on 9 March, 2010

Kerala High Court
Vidya Sagar vs Abhaya Das P.A. on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 949 of 2007()


1. VIDYA SAGAR, S/O KUMARAN,
                      ...  Petitioner

                        Vs



1. ABHAYA DAS P.A., S/O.ACHUTHAN NAIR,
                       ...       Respondent

2. K.J.JESTINE, KANNAMPUZHA HOUSE,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  :SRI.S.ARUN RAJ

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :09/03/2010

 O R D E R
                  A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               M.A.C.A.No.949 OF 2007
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 9th day of March 2010

                                       JUDGMENT

Basheer, J.

Learned counsel submits that he has received no instructions in the

matter, despite several communications sent to the appellant informing

him to take steps to serve notice on respondent Nos.1 and 3. Name of the

appellant is called. He is absent. Therefore, the appeal is dismissed for

non-prosecution.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes