Kerala High Court
Ravindra Vikraman Nair vs The Authorised Officer on 7 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7429 of 2010(C)
1. RAVINDRA VIKRAMAN NAIR,
... Petitioner
Vs
1. THE AUTHORISED OFFICER,
... Respondent
2. THE FEDERAL BANK LTD.,
3. THE FEDERAL BANK LIMITED,
4. UNION OF INDIA,
5. T.VIJAYARAJ, PRESENTLY WORKING AS
6. I.SUSHAMA, RETIRED PROFESSOR,
For Petitioner :SRI.MATHEWS J.NEDUMPARA
For Respondent :SRI.SAIGI JACOB PALATTY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :07/07/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.( C) No. 7429 OF 2010
.........................................................................
Dated this the 7th July, 2010
J U D G M E N T
There was no representation for the petitioner, when the
matter was taken up for consideration on 02.07.2010. Today
also there is no exception. It appears that the petitioner is no
more interested in the cause of action projected in the Writ
Petition.
The Writ Petition is dismissed for default.
P.R. RAMACHANDRA MENON,
JUDGE.
lk