IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9903 of 2008(D)
1. MEETHIAN KUNJU M.M., S/O. K.M.MOHAMMED,
... Petitioner
2. M.I. MEETHIAN KUNJU, S/O. M.M.ISMAYIL,
3. M.I. PAREED, S/O.M.M. ISMAYIL,
4. M.A. ABOOBACKER, S/O.M.P.AHAMMED,
5. M.M. ABOOBACKER, S/O.M.P.AHAMMED,
6. K.P. MOHAMMED, S/O. K.K.PAREED,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE TRIKKAKARA GRAMA PANCHAYATH,
3. M/S. PURAVANKARA PROJECTS LTD.,
4. THE COMMANDANT GENERAL,
For Petitioner :SRI.T.RAMPRASAD UNNI
For Respondent :SRI.P.R.VENKETESH
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/09/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 9903 OF 2008
--------------------------
Dated this the 22ndday of September, 2010
J U D G M E N T
None appears for the petitioners. There was also no
representation when the case was called on for hearing. Sri.
J.Samuel and Sri.P.R.Venkatesh, the learned counsel appearing for
the third respondent are present and they press for hearing and
disposal of the writ petition. Since there is no appearance for the
petitioners and not even a representation on behalf of the learned
counsel for the petitioners, this Court is not in a position to proceed
to hear and dispose of the case.
The writ petition is therefore dismissed for default.
P.N.RAVINDRAN,
(JUDGE)
vps