Kerala High Court
Aneesh Bava vs Indian Oil Corporation Limited on 10 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7405 of 2008(F)
1. ANEESH BAVA,
... Petitioner
Vs
1. INDIAN OIL CORPORATION LIMITED,
... Respondent
2. SRI. MANOJ KUMAR,
3. THE SENIOR TERMINAL MANAGER,
4. DEPUTY GENERAL MANAGER (RETAIL SALES),
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/02/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 7405 of 2008
==================
Dated this the 10th day of February, 2011
J U D G M E N T
The learned counsel for the petitioner submits that since senior
advocate is appearing, the case may be passed over. If I pass over
this case, I will have to have another case to be heard. But none is
prepared to argue any other case. I cannot dismiss the next case for
default without first dismissing this case also. The counsel representing
submits that he is not instructed to argue the case. Therefore, this writ
petition is dismissed for default.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge