High Court Kerala High Court

Selva And Company vs T.C.I. Ltd. on 16 August, 2007

Kerala High Court
Selva And Company vs T.C.I. Ltd. on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26435 of 2006(V)


1. SELVA AND COMPANY, REPRESENTED BY
                      ...  Petitioner
2. P.R.NAG,
3. P.R.PRAKASH,

                        Vs



1. T.C.I. LTD., ITS REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :16/08/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 26435 OF 2006
                       -----------------------------------
                 Dated this the 16th day of August, 2007

                                JUDGMENT

The petitioner has not remitted process so far. No representation

for the petitioner. I do not find any infirmity in Exts.P6 and P8 orders

which are impugned in this Writ Petition justifying interference by this

Court under the supervisory jurisdiction. The Writ Petition, however, will

stand dismissed only for default.




                                         PIUS C. KURIAKOSE, JUDGE
btt

WPC    2