IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 932 of 1996()
1. DR.GRACEY ABRAHAM @ MOLY PHILIP
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.R.VENKETESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :02/03/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
A.S.No.932 OF 1996
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of March 2010
JUDGMENT
Basheer, J.
Learned counsel for the appellant submits that he has no instruction
from the appellant and therefore he is not in a position to address the
court. Appellant’s name called. Absent. Dismissed for non-prosecution.
A.K.BASHEER, JUDGE
P.Q.BARKATH ALI, JUDGE
jes
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
A.S.No.932 OF 1996
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
JUDGMENT
Dated 2nd March 2010