High Court Kerala High Court

Sabu Joseph vs State Of Kerala on 11 March, 2010

Kerala High Court
Sabu Joseph vs State Of Kerala on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2766 of 2010(U)


1. SABU JOSEPH, AGED 46 YEARS, S/O.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE MANAGER,

3. DEPUTY TAHSILDAR,

                For Petitioner  :SRI.SANTHAN V.NAIR

                For Respondent  :SRI.A.A.ABUL HASSAN, SC, KFC

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/03/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                  ---------------------------
                       W.P(C) No.2766 of 2010-U
                 ----------------------------
              Dated this the 11th day of March, 2010.

                            J U D G M E N T

The learned standing counsel appearing for the respondent

submits that the petitioner has not complied with the condition

imposed by this Court while granting the interim order even at this

belated stage, despite the fact that the position was brought to the

notice of this Court on the last hearing ie.1.3.2010 as well, under

which circumstance, this Court made it clear that that the interim

order was no more in existence. Today also the position is not

different and there is not even any representation for the petitioner.

The Writ Petition is dismissed for default.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

2