High Court Kerala High Court

Dr.Gracey Abraham @ Moly Philip vs State Of Kerala on 2 March, 2010

Kerala High Court
Dr.Gracey Abraham @ Moly Philip vs State Of Kerala on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 932 of 1996()



1. DR.GRACEY ABRAHAM @ MOLY PHILIP
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :02/03/2010

 O R D E R
                 A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                 A.S.No.932 OF 1996
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 2nd day of March 2010

                                      JUDGMENT

Basheer, J.

Learned counsel for the appellant submits that he has no instruction

from the appellant and therefore he is not in a position to address the

court. Appellant’s name called. Absent. Dismissed for non-prosecution.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes

A.K.BASHEER & P.Q.BARKATH ALI, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

A.S.No.932 OF 1996

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

Dated 2nd March 2010