High Court Kerala High Court

Dr.V.K.Sreekumaran vs The State Of Kerala Represented By on 4 January, 2010

Kerala High Court
Dr.V.K.Sreekumaran vs The State Of Kerala Represented By on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25424 of 2009(W)


1. DR.V.K.SREEKUMARAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF MEDICAL EDUCATION

3. ACCOUNTANT GENERAL (A & E) KERALA,

                For Petitioner  :SRI.S.MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/01/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 25424 of 2009
               - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 4th day of January, 2010

                         J U D G M E N T

1. The defect noted in this writ petition is that

process fee paid is insufficient. The matter came up on

20.11.2009, on which day this court granted one week’s

time to cure the defect. The same was not cured. The

matter again came up in the defect list on 10.12.2009, on

which time a further one week’s time was granted to cure

the defect. The petitioner has not cured the defect even

now. When the matter has taken up today, none appeared

for the petitioner.

2. In the above circumstances this writ petition is

dismissed for non-prosecution.

S. SIRI JAGAN
JUDGE
shg/