High Court Kerala High Court

Antony Eappen vs State Of Kerala on 1 December, 2008

Kerala High Court
Antony Eappen vs State Of Kerala on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 1721 of 2003(E)


1. ANTONY EAPPEN, S/O.LATE M.A.EAPPEN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF COLLEGIATE EDUCATION,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/12/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                     O.P.No. 1721 OF 2003
              ----------------------------------------
             Dated this the 1st day of December, 2008

                           JUDGMENT

The original petition was admitted on 17.1.2003. Process

was not paid. The matter came up on 28.11.2008. I posted it to

today. I directed the petitioner to take out notice by special

messenger to the respondents. The learned counsel for the

petitioner submits the petitioner Is not in a position to take out

notice by special messenger. Therefore, The original petition is

dismissed for non-prosecution.

S. SIRI JAGAN, JUDGE

Acd