High Court Kerala High Court

P.C.Kochuthressia vs State Of Kerala Represented By The on 9 February, 2011

Kerala High Court
P.C.Kochuthressia vs State Of Kerala Represented By The on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28796 of 2009(T)


1. P.C.KOCHUTHRESSIA, SELECTION GRADE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE PRINCIPAL, INSTITUTE OF

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/02/2011

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 28796 of 2009
               - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 9th day of February, 2011

                         J U D G M E N T

This writ petition comes up in the defects list today.

The defect is that, the petitioner has not taken steps to

serve notice on the 3rd respondent by special messenger as

directed by this court as early as on 13.10.2009. The

matter again came up before the court on 19.10.2009 and

this court granted time to take steps. Even then the

petitioner did not take steps. The matter was posted before

the Registrar (Judicial) for defects on 04.02.2011, on which

date there was no representation for the petitioner. That is

why the matter is posted in the defects list today. When the

matter was taken up, the counsel for the petitioner again

seeks time. I am not inclined to grant any further time.

Accordingly the writ petition is dismissed for non-

prosecution.

Sd/-

                                                            S. SIRI JAGAN
                                                                JUDGE
                                                   //True copy//


shg/                                              P.A. TO JUDGE