High Court Kerala High Court

K.M.Kassim vs Union Of India on 6 March, 2009

Kerala High Court
K.M.Kassim vs Union Of India on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26514 of 1999(F)



1. K.M.KASSIM
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/03/2009

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                    O.P.NO.26514 OF 1999
              ----------------------------------------
                Dated this the 6th day of March, 2009

                            JUDGMENT

This original petition was filed on 13.8.1999. Notice was

ordered on 1.11.1999. It was noted for defect on 11.3.2002. The

defect was not cured. By order dated, 8.8.2007 this Court

directed the petitioner to cure the defects within a week. Again

on 4.1.2008, this Court recorded that the Government Pleader

takes notice for respondents 2 and 3. Subsequently, on

6.10.2008, it was reported by the learned counsel for the

petitioner that the petitioner is no more. He sought time to

implead the legal representatives. No steps have been taken to

implead the legal representatives of the petitioner till today.

Accordingly, the original petition is dismissed as abated.

S. SIRI JAGAN, JUDGE

Acd