High Court Kerala High Court

Raju Puzhankara vs State Of Kerala on 3 December, 2009

Kerala High Court
Raju Puzhankara vs State Of Kerala on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20416 of 2009(S)


1. RAJU PUZHANKARA,
                      ...  Petitioner

                        Vs



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

2. STATE OF KERALA, REPRESENTED BY

3. STATE OF KERALA, REPRESENTED BY

4. STATE OF KERALA, REPRESENTED BY

5. STATE OF KERALA, REPRESENTED BY

6. THE ACCOUNTANT GENERAL (AUDIT)

7. STATE PUBLIC INFORMATION OFFICER/

                For Petitioner  :SRI.K.P.RAMACHANDRAN

                For Respondent  :SRI.P.J.MATHEW

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :03/12/2009

 O R D E R

S.R. Bannurmath, C.J. & A.K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.P.(C)No. 20416 OF 2009

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 3rd day of December, 2009

JUDGMENT

Basheer, J.

Petitioner and counsel absent. Writ Petition is dismissed

for non-prosecution.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb