Kerala High Court
Selva And Company vs T.C.I. Ltd. on 16 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26435 of 2006(V)
1. SELVA AND COMPANY, REPRESENTED BY
... Petitioner
2. P.R.NAG,
3. P.R.PRAKASH,
Vs
1. T.C.I. LTD., ITS REPRESENTED BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :16/08/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 26435 OF 2006
-----------------------------------
Dated this the 16th day of August, 2007
JUDGMENT
The petitioner has not remitted process so far. No representation
for the petitioner. I do not find any infirmity in Exts.P6 and P8 orders
which are impugned in this Writ Petition justifying interference by this
Court under the supervisory jurisdiction. The Writ Petition, however, will
stand dismissed only for default.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2