High Court Kerala High Court

Abdul Jaleel vs State Of Kerala on 30 August, 2010

Kerala High Court
Abdul Jaleel vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15304 of 2006(V)


1. ABDUL JALEEL,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER OF REVENUE,

3. THE PRINCIPAL SECRETARY TO GOVT.,

4. THE DISTRICT COLLECTOR,

5. THE PERINTALMANNA MUNICIPALITY

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

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

 Dated :30/08/2010

 O R D E R
                        P.N.RAVINDRAN, J.

                     -------------------------------

                    W.P.(C) No.15304 of 2006

                     -------------------------------

           Dated this the 30th day of August, 2010

                           J U D G M E N T

None appears for the petitioner. There was also no

representation when the case was called on for hearing. Though

the writ petition was admitted on 1.4.2009 and notice ordered to

the fifth respondent, till date the petitioner has not taken steps

to serve notice on the fifth respondent. In such circumstances,

the writ petition is dismissed for non prosecution.

P.N.RAVINDRAN,
Judge.

nj.