High Court Kerala High Court

Meethian Kunju M.M. vs The State Of Kerala on 22 September, 2010

Kerala High Court
Meethian Kunju M.M. vs The State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9903 of 2008(D)


1. MEETHIAN KUNJU M.M., S/O. K.M.MOHAMMED,
                      ...  Petitioner
2. M.I. MEETHIAN KUNJU, S/O. M.M.ISMAYIL,
3. M.I. PAREED, S/O.M.M. ISMAYIL,
4. M.A. ABOOBACKER, S/O.M.P.AHAMMED,
5. M.M. ABOOBACKER, S/O.M.P.AHAMMED,
6. K.P. MOHAMMED, S/O. K.K.PAREED,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE TRIKKAKARA GRAMA PANCHAYATH,

3. M/S. PURAVANKARA PROJECTS LTD.,

4. THE COMMANDANT GENERAL,

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  :SRI.P.R.VENKETESH

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/09/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                          ---------------------------
                      W.P.(C) No. 9903 OF 2008
                          --------------------------
            Dated this the 22ndday of September, 2010

                            J U D G M E N T

None appears for the petitioners. There was also no

representation when the case was called on for hearing. Sri.

J.Samuel and Sri.P.R.Venkatesh, the learned counsel appearing for

the third respondent are present and they press for hearing and

disposal of the writ petition. Since there is no appearance for the

petitioners and not even a representation on behalf of the learned

counsel for the petitioners, this Court is not in a position to proceed

to hear and dispose of the case.

The writ petition is therefore dismissed for default.

P.N.RAVINDRAN,
(JUDGE)
vps