IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28796 of 2009(T)
1. P.C.KOCHUTHRESSIA, SELECTION GRADE
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. THE PRINCIPAL, INSTITUTE OF
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/02/2011
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 28796 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of February, 2011
J U D G M E N T
This writ petition comes up in the defects list today.
The defect is that, the petitioner has not taken steps to
serve notice on the 3rd respondent by special messenger as
directed by this court as early as on 13.10.2009. The
matter again came up before the court on 19.10.2009 and
this court granted time to take steps. Even then the
petitioner did not take steps. The matter was posted before
the Registrar (Judicial) for defects on 04.02.2011, on which
date there was no representation for the petitioner. That is
why the matter is posted in the defects list today. When the
matter was taken up, the counsel for the petitioner again
seeks time. I am not inclined to grant any further time.
Accordingly the writ petition is dismissed for non-
prosecution.
Sd/-
S. SIRI JAGAN
JUDGE
//True copy//
shg/ P.A. TO JUDGE