Kerala High Court
Anandan vs Marcose on 30 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35572 of 2003(I)
1. ANANDAN, S/O.CHACKO, ANANDA BHAVAN,
... Petitioner
Vs
1. MARCOSE, S/O.LAWRANCE,
... Respondent
2. THE GENERAL SECRETARY,
For Petitioner :SRI.MIRAJ ISMAIL
For Respondent :SRI.H.B.SHENOY
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.35572 of 2003
==================
Dated this the 30th day of November, 2009
J U D G M E N T
This writ petition came up in the defect list on 3.11.2009. On
that date I directed the counsel for the petitioner to take out notice by
special messenger to the 1st respondent. The counsel has not taken
any steps to serve notice by special messenger. Accordingly, this writ
petition is dismissed for non-prosecution.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge