IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25511 of 2003(K)
1. S.SHAJIKUMAR, JUNIOR SUPERINTENDENT,
... Petitioner
Vs
1. THE COMMISSIONER AND SECRETARY,
... Respondent
2. THE KERALA HEADLOAD WORKERS WELFARE
3. THE CHIEF EXECUTIVE,
4. SHYLA P.O., JR.SUPERINTENDENT,
5. RADHALAKSHMI M.V., JR.SUPERINTENDENT,
6. SHAUKAT HUSSAIN, UPPER DIVISION CLERK,
7. MURUGAN S., JR.SUPERINTENDENT,
8. SOBHANA BAI, JR.SUPERINTENDENT,
9. NELSON J., UPPER DIVISION CLERK,
For Petitioner :SRI.L.G.SURESH BABU
For Respondent :SRI.A.V.RAMAKRISHNA PANICKER, SC,KHLWWB
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/08/2008
O R D E R
P.N.Ravindran, J.
=================
W.P(C).No.25511 of 2003
=====================
Dated this the 8th day of August, 2008.
JUDGMENT
None appeared for the petitioner. There was also no representation
when the case was called on for hearing. In view of the fact that the
petitioner has not paid process fee and taken out notice to the
respondents other than respondents 2 and 3, this Writ Petition is
dismissed for non-prosecution.
P.N.Ravindran,
Judge.
ess 14/8