High Court Kerala High Court

Kunjukunju vs T.L. Rajan on 28 October, 2008

Kerala High Court
Kunjukunju vs T.L. Rajan on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 895 of 2005(F)


1. KUNJUKUNJU, S/O. KOCHIKITTAN,
                      ...  Petitioner
2. LEELAMMA, W/O. KUNJUKUNJU,
3. SATHEESAN, S/O. DO. 34 YEARS  DO.  DO.

                        Vs



1. T.L. RAJAN, S/O. PADMANABHAN,
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.MVS.NAMBOOTHIRY

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/10/2008

 O R D E R
                                   P.R.Raman &
                        T.R. Ramachandran Nair, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                           W.P.(C) No.895 of 2005-F
                      - - - - -- - - - - - - - - - - - - - - - - - - - -
                  Dated this the 28th day of October, 2008.

                                  JUDGMENT

Raman, J.

On 13.8.2008, it is ordered by this court that “in case steps are not

taken to cure the defects within two weeks, the writ petition will stand

dismissed.” No steps are stated to have been taken. In the circumstances,

the writ petition is dismissed for non-prosecution.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/