High Court Kerala High Court

Hariharan vs The State Of Kerala Rep. By on 4 December, 2006

Kerala High Court
Hariharan vs The State Of Kerala Rep. By on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38165 of 2003(R)


1. HARIHARAN, S/O.KATTUPARAMBIL KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP. BY
                       ...       Respondent

2. TAHSILDAR, KODUNGALLUR TALUK,

3. VILLAGE OFFICER, PULLUT VILLAGE,

4. N.V.PRAVEEN, S/O.VASU, KUNDALIYUR,

5. T.K.MURALI, S/O.KUMARAN,

6. P.K.PRASAD, S/O.KUMARAN,

7. K.K.BABU, S/O.KRISHNAN,

                For Petitioner  :SRI.V.A.PRADEEP KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/12/2006

 O R D E R

KURIAN JOSEPH, J.

—————————-

W.P.(C).No.38165 OF 2003

—————————–

Dated this the 4th day of December, 2006

J U D G M E N T

There is no representation for the last two postings also.

Hence this writ petition is dismissed for default.

(KURIAN JOSEPH, JUDGE)

ps