IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26316 of 2004(G)
1. ABDUL AZEEZ, AGED 48 YEARS,
... Petitioner
2. ZAINABU AZEEZ, NATIONAL WOMEN SOCIETY
Vs
1. DISTRICT COLLECTOR, IDUKKI.
... Respondent
2. TAHSILDAR, THODUPUZHA.
3. DEPUTY TAHSILDAR (R.R.), THODUPUZHA.
4. VILLAGE OFFICER, UDUMBANNOOR.
5. MOHAMMED PAREEKUTTY,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/11/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.26316 of 2004
==================
Dated this the 18th day of November, 2010
J U D G M E N T
This writ petition comes up in the defect list today. The defect is
that the notice issued to the 5th respondent has been returned with the
postal endorsement “not known”. This writ petition came up in the
defect list on 15.12.2009, on which date, this Court granted one
week’s time for curing the defect. Thereafter, the matter was posted in
the defect list on 13.9.2010, 27.9.2010, 8.10.2010, 19.10.2010 and
2.11.2010. Even today, the defect remains not cured. When the
matter was taken up today, none appears for the petitioners. In the
above circumstances, this writ petition is dismissed for non-
prosecution.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge