High Court Kerala High Court

Baby Sindhu vs State Of Kerala on 2 January, 2008

Kerala High Court
Baby Sindhu vs State Of Kerala on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 462 of 2005()


1. BABY SINDHU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/01/2008

 O R D E R
                   H.L.DATTU, C.J. & K.M.JOSEPH, J.
                  ------------------------------------------------------
                            S.T.Rev.No.462 of 2005
                  -------------------------------------------------------
                  Dated, this the 2nd day of January, 2008

                                       ORDER

H.L.Dattu, C.J.

When the matter was posted before the Court on 1-1-2008, the

learned counsel for the revision petitioner was not present. Therefore, the

matter was adjourned to today. Even today the learned counsel is not present

before the Court. That only shows that the petitioner is not interested in

pursuing the matter. Therefore, the revision petition is rejected for

non-prosecution.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE

MS/DK