High Court Kerala High Court

Yesudas vs P.U.Senan on 7 October, 2010

Kerala High Court
Yesudas vs P.U.Senan on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 293 of 2001(E)



1. YESUDAS
                      ...  Petitioner

                        Vs

1. P.U.SENAN
                       ...       Respondent

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :07/10/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

A.S.No.293 of 2001-E

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 7th day of October, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

Notice to the respondent was never served. Every

time, it was returned on the ground that the

addressee left or addressee not known.

Ultimately, there was an order on 9.1.2007 that

unless steps are taken to cure the defects within

ten days, the appeal will stand dismissed. That

was a self working order. Yet, again on

24.10.2008, it was further ordered that in case

the defects are not cured within two weeks, the

appeal will stand dismissed. Thereafter, in

March, 2010, there was a direction to make

application for substituted service. With all

these, the appeal remains defective and no steps

have been taken. The learned counsel for the

AS293/01 -: 2 :-

appellant submits that the appellant is not

turning up and the learned counsel is unable to

contact him. Under such circumstances, this

appeal is dismissed for default.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sha/1810

AS293/01 -: 3 :-

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = =

A.S.No.293 of 2001-E

= = = = = = = = = = = = = = = = =

Judgment

7th October, 2010.