Kerala High Court
P.M.Bhargavi vs State Of Kerala on 12 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 652 of 1998(A)
1. P.M.BHARGAVI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.KODOTH PUSHPARAJAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/07/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
----------------------------------------------------------
W.A.No.652 of 1998
-----------------------------------------------------------
Dated, this the 12th day of July, 2007
JUDGMENT
H.L. DATTU, CJ.
Case called twice. None appears for the appellant. Therefore, this writ
appeal is rejected for non-prosecution.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
mt/
H.L. DATTU, C.J. &
K.T.SANKARAN, J.
W.A.No.652 of 1998
JUDGMENT
12.7.2007