IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36932 of 2003(V)
1. K.SRIDHARAN THAMPI, T.C.49/228,
... Petitioner
Vs
1. CENTRAL BANK OF INDIA, REPRESENTED BY
... Respondent
2. THE GENERAL MANAGER (PRS),CENTRAL BANK
3. THE CHIEF MANAGER (PRS), CENTRAL BANK
4. THE CHIEF MANAGER (PRS).
5. THE REGIONAL MANAGER, CENTRAL BANK OF
For Petitioner :K.SRIDHARAN THAMPI(PARTY IN PERSON)
For Respondent :SRI.V.V.SIDHARTHAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/11/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.36932 of 2003
==================
Dated this the 10th day of November, 2010
J U D G M E N T
In this writ petition I passed the following order on 30.9.2010,
which is self-explanatory.
“Since the petitioner is appearing as party in person, the Registry shall
inform the petitioner that the writ petition is posted for hearing to
18.10.10, and if he so wishes, he may argue the case on that day.
Post on 18.10.10 (Hearing list).”
On 18.10.2010, since notice was not yet issued, I directed the
Registry to issue notice to the party informing about the date of
posting. Pursuant thereto, notice issued to the petitioner, who is
appearing as party-in-person, was returned with the endorsement
“unclaimed”. That shows that despite intimation being given from the
post office to the petitioner, he refused to take delivery of the same. In
the above circumstances, this writ petition is dismissed for default.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge