IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25424 of 2009(W)
1. DR.V.K.SREEKUMARAN,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR OF MEDICAL EDUCATION
3. ACCOUNTANT GENERAL (A & E) KERALA,
For Petitioner :SRI.S.MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/01/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 25424 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of January, 2010
J U D G M E N T
1. The defect noted in this writ petition is that
process fee paid is insufficient. The matter came up on
20.11.2009, on which day this court granted one week’s
time to cure the defect. The same was not cured. The
matter again came up in the defect list on 10.12.2009, on
which time a further one week’s time was granted to cure
the defect. The petitioner has not cured the defect even
now. When the matter has taken up today, none appeared
for the petitioner.
2. In the above circumstances this writ petition is
dismissed for non-prosecution.
S. SIRI JAGAN
JUDGE
shg/