High Court Kerala High Court

N.John Rose vs Kerala State Handicraft Apex on 13 November, 2009

Kerala High Court
N.John Rose vs Kerala State Handicraft Apex on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 36670 of 2002(M)


1. N.JOHN ROSE S/O.NALLATHAMBI,
                      ...  Petitioner

                        Vs



1. KERALA STATE HANDICRAFT APEX
                       ...       Respondent

2. THE DIRECTOR OF INDUSTRIES AND

3. SECRETARY TO GOVERNMENT, INDUSTRIES

                For Petitioner  :SRI.M.V.JOSEPH

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/11/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                     O.P. No. 36670 of 2002
               .................................................
       Dated this the 13th day of November, 2009

                          J U D G M E N T

This original petition was earlier dismissed for default by

judgment dated 24.8.2006. On an application filed by the

petitioner, the same was restored to file on condition that the

petitioner pays Rs.500/- to the High Court Legal Service

Committee within one month from the date of receipt of a copy

of the order namely 2.11.2006. The Registry reports that no

evidence regarding payment of the same has been produced by

the petitioner. When the matter was taken up today none

appears for the petitioner. In the above circumstances, the

original petition is dismissed for default.

S. SIRI JAGAN, JUDGE
rhs