IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31601 of 2005(K)
1. ASIATIC RUBRO COMPLEX,
... Petitioner
Vs
1. THE CHAIRMAN & MANAGING DIRECTOR,
... Respondent
2. THE CONTROLLER OF PURCHASE & STORES,
3. THE BOARD OF DIRECTORS,
4. THE STATE OF KERALA,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/07/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 31601 of 2005
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th July, 2008.
J U D G M E N T
The writ petition was admitted on 22.11.2005 with the
following order:
“Admit. Standing counsel took notice for R1 to R3. Notice to R4.
Even after repeated adjournments, the KSRTC has not furnished
instruction to its standing counsel. In view of the above position,
the 2nd respondent is directed to send samples of Bonding Gum
and vulcanising solution supplied by the petitioner for re-test to
the Rubber Board within ten days from the date of production of
a copy of this order. The petitioner shall pay the requisite fee for
re-test, while producing a copy of this order before the 2nd
respondent.”
The petitioner has not paid process to send notice. Today, when the
matter was called in the defect list, counsel for the petitioner was
absent. In view of the above circumstances, the writ petition is
dismissed for non-prosecution.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.