Kerala High Court
Janardhanan vs State Of Kerala on 21 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30914 of 2003(S)
1. JANARDHANAN, SECRETARY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KONDOTTY GRAMA PANCHAYATH,
3. DISTRICT COLLECTOR, MALAPPURAM.
4. REGIONAL TRANSPORT AUTHORITY,
5. CHIEF TOWN PLANNER,
For Petitioner :SRI.PRAVEEN HARIHARAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/05/2008
O R D E R
H.L.DATTU, C.J. & M.C. HARI RANI, J.
------------------------------------------------------------------
W.P.(C) No.30914 of 2003-S
-------------------------------------------------------
Dated, this the 21st day of May, 2008
JUDGMENT
H.L.Dattu, C.J.
When the case was called, none appears for the writ petitioner.
Therefore, the writ petition is dismissed for non-prosecution.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(M.C.HARI RANI)
JUDGE
MS