Kerala High Court
K.M.James vs Deputy Tahsildar (R.R.) on 9 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29708 of 2006(J)
1. K.M.JAMES, S/O. K.K.MICHAEL,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (R.R.),
... Respondent
2. VILLAGE OFFICER,
3. THE MANAGER,
For Petitioner :SRI.BIJU M.JOHN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :09/07/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C)No. 29708 OF 2006
------------------------------
Dated this the 9th day of July, 2009
J U D G M E N T
———————-
When the case was posted on 27.5.2009 there was no
representation for the petitioner. Hence it was ordered to post
the case in the disposal list. Today also when the case was taken
up there is no representation for the petitioner. Hence the writ
petition is dismissed for default.
C.K.ABDUL REHIM, JUDGE.
okb