High Court Kerala High Court

Sibu Micheal vs The Authorized Officer on 1 October, 2010

Kerala High Court
Sibu Micheal vs The Authorized Officer on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24484 of 2010(I)


1. SIBU MICHEAL, VACHAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE AUTHORIZED OFFICER,
                       ...       Respondent

2. UCO BANK REPRESENTED BY ITS MANAGER,

3. FRANCIS SEBASTIAN, DOOR NO.50/1667,

                For Petitioner  :SRI.M.R.SUDHEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :01/10/2010

 O R D E R
                          C.K.ABDUL REHIM, J
                   ---------------------------
                     W.P(C) No.24484 of 2010-I
                  ----------------------------
               Dated this the 1st day of October, 2010.

                            J U D G M E N T

Mr.M.R.Sudheendran, learned counsel appearing for the

petitioner made a submission before this Court on 15.9.2010 that,

he is relinquishing vakalath on behalf of the petitioner and a notice

had already been sent to the petitioner.

Today when the case was taken up Mr.james Abraham,

representing Mr.M.R.Sudheendran sought for an adjournment on

behalf of the petitioner. Once the counsel informed this Court that

he had relinquished vakalath and the party had been intimated, it

was the duty of the petitioner to make necessary alternate

arrangements, if he wanted to pursue the case.

Under the above circumstances, the writ petition is dismissed

for default of the petitioner.

C.K.ABDUL REHIM
JUDGE

ab