Kerala High Court
Vinod P.Jacob vs V.Sugandhalal on 6 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 846 of 2002(B)
1. VINOD P.JACOB, S/O.CHACKOCHAN,
... Petitioner
Vs
1. V.SUGANDHALAL, S/O.K.VASUDEVAN UNNI,
... Respondent
2. ST. MARY'S FINANCE LIMITED,
3. V. RAVEENDRAN, ASWATHY BHAVAN,
4. C.GEORGE PANICKER,
5. THE OFFICIAL LIQUIDATOR,
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.JACOB MATHEW MANALIL
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :06/04/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
------------------------------------
M.F.A.No.846 OF 2002
-----------------------------------
Dated this the 6th day of April, 2010
J U D G M E N T
~~~~~~~~~~~
Basheer, J.
Notice was ordered to the respondents way back on
14th August, 2002. Till date, the appellant has not bothered to
pay process. When this appeal is taken up today in the defect
list, neither the appellant nor his counsel is present. Therefore,
the appeal is dismissed for non-prosecution.
(A.K.BASHEER, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ps