High Court Kerala High Court

Anandan vs Marcose on 30 November, 2009

Kerala High Court
Anandan vs Marcose on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35572 of 2003(I)


1. ANANDAN, S/O.CHACKO, ANANDA BHAVAN,
                      ...  Petitioner

                        Vs



1. MARCOSE, S/O.LAWRANCE,
                       ...       Respondent

2. THE GENERAL SECRETARY,

                For Petitioner  :SRI.MIRAJ ISMAIL

                For Respondent  :SRI.H.B.SHENOY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/11/2009

 O R D E R
                            S.SIRI JAGAN, J.

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

                       W.P(C).No.35572 of 2003

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

               Dated this the 30th day of November, 2009

                             J U D G M E N T

This writ petition came up in the defect list on 3.11.2009. On

that date I directed the counsel for the petitioner to take out notice by

special messenger to the 1st respondent. The counsel has not taken

any steps to serve notice by special messenger. Accordingly, this writ

petition is dismissed for non-prosecution.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge