Kerala High Court
K.T.Veerankutty Haji vs State Of Kerala on 21 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26480 of 2003(B)
1. K.T.VEERANKUTTY HAJI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.GIRI
For Respondent :SRI.K.P.DANDAPANI (SR.)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/10/2010
O R D E R
S. SIRI JAGAN, J.
——————————
W.P.(C) No.26480 OF 2003
——————————-
Dated this the 21st day of October, 2010
J U D G M E N T
The learned counsel for the petitioner submits that he has
no instructions from the party. Accordingly, the writ petition is
dismissed for non-prosecution.
S. SIRI JAGAN, JUDGE
acd