Kerala High Court
P.Ahammed Kutty vs Rto on 10 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 41079 of 2003(M)
1. P.AHAMMED KUTTY
... Petitioner
Vs
1. RTO
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :10/11/2010
O R D E R
C.K.ABDUL REHIM, J.
-------------------------------------------
W.P.(C).No.41079 of 2003
-------------------------------------------
Dated this the 10th day of November, 2010
J U D G M E N T
———————-
The writ petition was filed in the year 2003.
It is noticed that after 13.1.2004 the petitioner had not
moved the writ petition seeking any relief. Today, when
the matter is taken up, there is no representation for
the petitioner. Hence the writ petition is dismissed for
default.
C.K.ABDUL REHIM, JUDGE.
okb