High Court Kerala High Court

P.Ahammed Kutty vs Rto on 10 November, 2010

Kerala High Court
P.Ahammed Kutty vs Rto on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 41079 of 2003(M)



1. P.AHAMMED KUTTY
                      ...  Petitioner

                        Vs

1. RTO
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :10/11/2010

 O R D E R
                   C.K.ABDUL REHIM, J.

                -------------------------------------------
                  W.P.(C).No.41079 of 2003
                -------------------------------------------

          Dated this the 10th day of November, 2010


                        J U D G M E N T

———————-

The writ petition was filed in the year 2003.

It is noticed that after 13.1.2004 the petitioner had not

moved the writ petition seeking any relief. Today, when

the matter is taken up, there is no representation for

the petitioner. Hence the writ petition is dismissed for

default.

C.K.ABDUL REHIM, JUDGE.

okb