Kerala High Court
Meenath Meethal Muhammed vs K.P.Abu on 29 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1475 of 2002(F)
1. MEENATH MEETHAL MUHAMMED,
... Petitioner
Vs
1. K.P.ABU, S/O. BAVOTTY,
... Respondent
For Petitioner :SRI.MEENATH MUHAMMED,S/O KUNHAMU(PARTY
For Respondent :SRI.VARGHESE C.KURIAKOSE
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :29/10/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
= = = = = = = = = = =
C.R.P.No.1475 of 2002.
= = = = = = = = = = =
Dated this the 29th day of October, 2010.
O R D E R
Basheer, J.
Learned counsel for the respondent submits that
respondent passed away on December 7, 2005. He has
furnished the name and address of the legal representatives
of deceased respondent.
2. Learned counsel for the petitioner had earlier
reported to this Court that his engagement had been
terminated by the petitioner and accordingly he had
relinquished his vakalath. Petitioner has not engaged any
other counsel so far. His name was called. He is found
absent. Therefore, the Civil Revision Petition is dismissed
for non-prosecution.
A.K.BASHEER, Judge.
P.Q.BARKATH ALI, Judge.
kvs/-