High Court Kerala High Court

P. Bhaskaran Nair vs Sasi on 14 February, 2008

Kerala High Court
P. Bhaskaran Nair vs Sasi on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 121 of 2008()


1. P. BHASKARAN NAIR,
                      ...  Petitioner

                        Vs



1. SASI, S/O. NARAYANAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :14/02/2008

 O R D E R
                    K.P.BALACHANDRAN,J
            =======================
                      Crl.A.No.121 of 2008
           ==========================
            Dated this the 14th day of February, 2008



                          JUDGMENT

None of the counsel who have filed vakalth for the

appellant is present. There is no representation either for the

appellant. No steps taken for notice being issued to R1 as

ordered and hence, notice could not be issued.

In the result, I dismissed the criminal appeal.

K.P.BALACHANDRAN,JUDGE

dvs