IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6523 of 2009(I)
1. ROY P.J., PALLIKIZHAKKETHIL HOUSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM.
... Respondent
2. THE TAHSILDAR, KOTTAYAM.
3. THE GEOLOGIST,
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/12/2009
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).6523 of 2009
--------------------
Dated this the 8th day of December, 2009
JUDGMENT
Though this writ petition was admitted on 2.4.2009, the
petitioner did not take steps to take out notice to the
respondents. The writ petition was therefore posted in the
defect list on 20.11.2009. On that day the petitioner was
granted one week’s time to take steps. Till today, the
petitioner has not taken steps to serve notice on the
respondents. The learned counsel for the petitioner is also
not present. There is also no representation on his behalf. In
such circumstances, I dismiss the writ petition for non
prosecution.
P.N.RAVINDRAN,
Judge
mrcs