High Court Kerala High Court

Ramlath vs Dharmapriya Kuries (P) Ltd on 17 August, 2007

Kerala High Court
Ramlath vs Dharmapriya Kuries (P) Ltd on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7139 of 2006(Y)


1. RAMLATH, W/O. BASHEER,
                      ...  Petitioner

                        Vs



1. DHARMAPRIYA KURIES (P) LTD.,
                       ...       Respondent

                For Petitioner  :SRI.C.K.ABDUL RAHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/08/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.
                ..........................................................
                           W.P.(C)No.7139 OF 2006
               ...........................................................
                  DATED THIS THE 17th AUGUST, 2007

                                 J U D G M E N T

Service not complete. The direction issued by this Court to give

notice to the counsel who was appearing for the respondent in the

court below and to file a memo to that effect is not seen complied

with. No representation for the petitioner. Probably the Writ Petition

has become infructuous. However, in the absence of the petitioner,

the Writ Petition is dismissed only for default.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.

-2-