Kerala High Court
Thresiamma Mathew vs State Of Kerala on 10 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17021 of 2008(B)
1. THRESIAMMA MATHEW, DEO (RETD)
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE ACCOUNTANT GENERAL ( A&E) KERALA
3. THE DIRECTOR OF PUBLIC INSTRUCTION
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/02/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.17021 of 2008
==================
Dated this the 10th day of February, 2010
J U D G M E N T
The petitioner and the counsel are absent. Dismissed for default.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge