High Court Kerala High Court

T.A.Abdulsalam vs C.Vijayakumar on 15 June, 2009

Kerala High Court
T.A.Abdulsalam vs C.Vijayakumar on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1564 of 2003()


1. T.A.ABDULSALAM,
                      ...  Petitioner

                        Vs



1. C.VIJAYAKUMAR, HEALTH SECTION,
                       ...       Respondent

2. STATE OF KERALA, REP.BY THE

                For Petitioner  :SRI.V.R.DHEERAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/06/2009

 O R D E R
                      M.N. KRISHNAN, J.
                    ---------------------------
                   CRL.A.NO.1564 OF 2003
                    ------------------------------
              Dated this the 15th day of June, 2009

                           JUDGMENT

In spite of ordering notice as early as on 3.3.2004, for

the last 5 years no steps is taken to serve notice on the

respondents. I had the opportunity to peruse the order of

the court below which would reveal that in spite of 13

adjournments, the appellant has not prepared to do anything.

I think the misery which is started from the court below

continues in the High Court as well. There is no

representation. Therefore, the criminal appeal is dismissed

for non-prosecution.

M.N. KRISHNAN, JUDGE

cl

2

M.N. KRISHNAN, J.

—————————
CRL.A.NO.1564 OF 2003

——————————
15th day of June, 2009

JUDGMENT

3