Kerala High Court
G.L.Aswini Kumar vs State Of Kerala on 19 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30959 of 2005(I)
1. G.L.ASWINI KUMAR, ASSISTANT PROFESSOR
... Petitioner
2. T.M.MOHAN, ASSISTANT PROFESSOR OF
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF TECHNICAL EDUCATION,
3. K.VARGHESE JOB, ASSISTANT PROFESSOR OF
4. N.SELVARAJ, ASSISTANT PROFESSOR OF
5. S.MANOHARAN ACHARY, ASSISTANT PROFESSOR
6. P.VALSAN, ASSISTANT PROFESSOR OF
For Petitioner :SRI.C.P.SUDHAKARA PRASAD (SR.)
For Respondent :SRI.N.NANDAKUMARA MENON (SR.)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/03/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 30959 of 2005
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th day of March, 2010.
J U D G M E N T
This writ petition was admitted on 7-11-2005. Notice to the 3rd
respondent remains unserved. The matter was posted before the
Registrar (Judicial) on 8-3-2010 for defect. There was no
representation before the Registrar (Judicial) on that day. It is
consequent thereto that this writ petition is coming up in the defect’s
list today.
There is no appearance for the petitioner. The petitioner is also
not present. Accordingly, the writ petition is dismissed for non-
prosecution.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.