Kerala High Court
N.Achuthan Nair vs State Of Kerala on 13 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 12890 of 1997(H)
1. N.ACHUTHAN NAIR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
O.P. No. 12890 of 1997
.................................................
Dated this the 13th day of October, 2009
J U D G M E N T
The petitioner in the original petition died. This was
reported to this court on 24.7.2007 and this court granted time
to the counsel for the petitioner to get instructions regarding
impleading of the legal heirs of the petitioner. More than two
years have lapsed, nothing has been done. In the above
circumstances, I dismiss the original petition as abated.
S. SIRI JAGAN, JUDGE
rhs