High Court Kerala High Court

A.A.R.Babu vs N.R.Pillai on 8 August, 2008

Kerala High Court
A.A.R.Babu vs N.R.Pillai on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4229 of 2005(C)


1. A.A.R.BABU, MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. N.R.PILLAI, PROPRIETOR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.PIRAPPANCODE V.S.SUDHIR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/08/2008

 O R D E R
                            M.C. HARI RANI, J.

                   ======================

                           CRL.M.C.NO. 4229 of 2005

                 ========================

                    Dated this the 8th August 2008

                                   ORDER

No representation for the petitioner and the first respondent. Counsel

also absent. When this case was posted on 4-8-2008, it was adjourned on the

representation of the petitioner’s counsel. Today no representation on behalf

of the petitioner. Hence, the Crl.M.C.is dismissed for non-prosecution.

M.C. HARI RANI
JUDGE
ks.