Kerala High Court
P. Bhaskaran Nair vs Sasi on 14 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 121 of 2008()
1. P. BHASKARAN NAIR,
... Petitioner
Vs
1. SASI, S/O. NARAYANAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :14/02/2008
O R D E R
K.P.BALACHANDRAN,J
=======================
Crl.A.No.121 of 2008
==========================
Dated this the 14th day of February, 2008
JUDGMENT
None of the counsel who have filed vakalth for the
appellant is present. There is no representation either for the
appellant. No steps taken for notice being issued to R1 as
ordered and hence, notice could not be issued.
In the result, I dismissed the criminal appeal.
K.P.BALACHANDRAN,JUDGE
dvs