High Court Kerala High Court

C.V.Kuttikrishnan Nair vs The Vadakara Municipality on 8 December, 2010

Kerala High Court
C.V.Kuttikrishnan Nair vs The Vadakara Municipality on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3665 of 2004(J)


1. C.V.KUTTIKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. THE VADAKARA MUNICIPALITY,
                       ...       Respondent

2. C.V.ACHUTHAN NAIR,S/O.LATE GOVINDAN NAIR

3. A.JAYA MANOJ, S/O.C.V.ACHUTHAN NAIR,

                For Petitioner  :SRI.K.M.MOHAMMED KUNHI

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/12/2010

 O R D E R

S. SIRI JAGAN, J.

———————————–
W.P.(C) No.3665 OF 2004

—————————————
Dated this the 8th day of December, 2010

JUDGMENT

The petitioner and counsel are absent. Accordingly, the writ

petition is dismissed for default.

S. SIRI JAGAN, JUDGE

acd