Kerala High Court
Iby Mathew vs The Deputy Director Of Education on 27 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37150 of 2007(V)
1. IBY MATHEW, HS (MATHS),
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. ABDUL JALEEL K.P.,
For Petitioner :SRI.P.V.ELIAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/10/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.37150 of 2007
---------------------------------------------
Dated this the 27th day of October, 2010
JUDGMENT
When the case was posted before the Registrar (Judicial),
as the defects were not cured, it was represented before him
that the Writ Petition was not pressed. The Registrar (Judicial)
has posted the case before Court.
On 14.12.2007, the Writ Petition was admitted. But the
petitioner has not taken any steps to issue notice to the
respondents. Today, there is no appearance for the petitioner.
The Writ Petition is accordingly dismissed for default.
K.T.SANKARAN
JUDGE
csl