High Court Kerala High Court

Nadakkavu Kuries & Loans Pvt.Ltd vs State Of Kerala on 17 July, 2007

Kerala High Court
Nadakkavu Kuries & Loans Pvt.Ltd vs State Of Kerala on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1412 of 2004()


1. NADAKKAVU KURIES & LOANS PVT.LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPTD.BY THE CHIEF
                       ...       Respondent

2. THE REGISTRAR OF CHITTIES, THRISSUR,

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  :SCGSC.

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/07/2007

 O R D E R


                   H.L.DATTU, C.J. & K.T.SANKARAN,J.

                  ----------------------------------------------------

                           W.A. NO.   1412  OF  2004 &

                          C.M.APPL.NO.1542 OF 2004

                  ----------------------------------------------------

                       Dated this the 17th  July,   2007


                                           JUDGMENT

H.L.DATTU, C.J.

In spite of granting sufficient time, learned counsel appearing

for the appellant has not paid the process fee to issue notice to the

respondents. This would show that the learned counsel is not

interested in the matter. Therefore, C.M.Appl.No.1542 of 2004 as

well as the Writ Appeal are rejected for non-prosecution.

(H.L.DATTU)

Chief Justice

(K.T.SANKARAN)

Judge

ahz/