Kerala High Court
Mathew Varghese & Company vs State Of Kerala on 20 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25310 of 2007(K)
1. MATHEW VARGHESE & COMPANY,(AWD NO.4)
... Petitioner
2. PATHUMMA RAZAK, (AWD NO.2A),
3. P.BASHEERA, W/O.NAZARULLA,
4. O.SHANAVAS, S/O.UMMERKUTTY,
5. I.C.ALEX & COMPANY, (AWD NO.13),
6. K.K.MOHAMMED, (AWD NO.8)
7. K.S.BABY & COMPANY (AWD NO.7),
8. KHADEEJAKUTTY & COMPANY(AWD NO.1),
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF CIVIL SUPPLIES,
3. DISTRICT COLLECTOR, ALAPPUZHA.
4. DISTRICT SUPPLY OFFICER, ALAPPUZHA.
5. TALUK SUPPLY OFFICER, KARTHIKAPPALLY.
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 25310 OF 2007 (K)
=====================
Dated this the 20th day of October, 2010
J U D G M E N T
Though notice was ordered as early as on 26/11/2007,
despite chances given, process has not been remitted. Today,
there is no representation either.
Therefore, writ petition is dismissed for non prosecution.
ANTONY DOMINIC, JUDGE
Rp