IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12932 of 2007(S)
1. K.PARAMESWARA KURUP,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
2. THE COMMISSIONER,
3. THE PRESIDENT,
For Petitioner :SRI.P.F.FRANCIS
For Respondent :SRI.K.N.VENUGOPALA PANICKER,SC TDB
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.P.(C). NO. 12932 OF 2007 S
----------------------------------------------------
Dated this the 7th June, 2007
JUDGMENT
H.L.DATTU, C.J.
The writ petition was posted before Court on 6.6.2007. Since the
learned counsel appearing for the petitioner was not present before Court,
the matter was adjourned to 7.6.2007. Even today, the learned counsel is
not present before Court. It only shows that the petitioner and his learned
counsel may not be interested in the petition. Therefore, the writ petition is
rejected for non-prosecution.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/