High Court Kerala High Court

K.J.John vs State Of Kerala on 10 April, 2007

Kerala High Court
K.J.John vs State Of Kerala on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 17868 of 1997(C)



1. K.J.JOHN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/04/2007

 O R D E R
                 J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                 -------------------------------------

                          O.P.No.17868 OF 1997

                 -------------------------------------

                          Dated 10th April, 2007



                                  JUDGMENT

Koshy,J
.

It is submitted by the learned counsel for the

petitioner that despite intimation there is no response from

his client. In the above circumstances, the original petition

is dismissed for non-prosecution and authorities are left with

freedom to take appropriate action.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks