Kerala High Court
Mohana Kumar vs Remesh Kumar on 10 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11961 of 2009(O)
1. MOHANA KUMAR,
... Petitioner
Vs
1. REMESH KUMAR, AGED 45 YEARS,
... Respondent
For Petitioner :SRI.DAISY.I.DANIEL.
For Respondent :SRI.ABRAHAM GEORGE JACOB
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :10/06/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
W.P.(C).No.11961 of 2009 - O
---------------------------------
Dated this the 10th day of June, 2009
J U D G M E N T
Consistently there is no representation for the petitioner in
the writ petition as and when posted for hearing. Notice on
admission had been ordered and the respondent has entered
appearance. Today also the counsel for the respondent is
present, but petitioner is absent. Obviously, petitioner is not
interested in prosecuting the petition, and hence the petition is
dismissed.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-