Kerala High Court
C.V.Kuttikrishnan Nair vs The Vadakara Municipality on 8 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3665 of 2004(J)
1. C.V.KUTTIKRISHNAN NAIR,
... Petitioner
Vs
1. THE VADAKARA MUNICIPALITY,
... Respondent
2. C.V.ACHUTHAN NAIR,S/O.LATE GOVINDAN NAIR
3. A.JAYA MANOJ, S/O.C.V.ACHUTHAN NAIR,
For Petitioner :SRI.K.M.MOHAMMED KUNHI
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/12/2010
O R D E R
S. SIRI JAGAN, J.
———————————–
W.P.(C) No.3665 OF 2004
—————————————
Dated this the 8th day of December, 2010
JUDGMENT
The petitioner and counsel are absent. Accordingly, the writ
petition is dismissed for default.
S. SIRI JAGAN, JUDGE
acd