IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2766 of 2010(U)
1. SABU JOSEPH, AGED 46 YEARS, S/O.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE MANAGER,
3. DEPUTY TAHSILDAR,
For Petitioner :SRI.SANTHAN V.NAIR
For Respondent :SRI.A.A.ABUL HASSAN, SC, KFC
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.2766 of 2010-U
----------------------------
Dated this the 11th day of March, 2010.
J U D G M E N T
The learned standing counsel appearing for the respondent
submits that the petitioner has not complied with the condition
imposed by this Court while granting the interim order even at this
belated stage, despite the fact that the position was brought to the
notice of this Court on the last hearing ie.1.3.2010 as well, under
which circumstance, this Court made it clear that that the interim
order was no more in existence. Today also the position is not
different and there is not even any representation for the petitioner.
The Writ Petition is dismissed for default.
Sd/-
P.R.RAMACHANDRA MENON
JUDGE
//True Copy//
P.A to Judge
ab
2