Kerala High Court
State vs Cherian Philip Poopally on 8 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
TRC.No. 4 of 2001()
1. STATE
... Petitioner
Vs
1. CHERIAN PHILIP POOPALLY
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :08/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------
C.M.Appln.No.473 of 2006,
I.A.Nos.1843 & 1844 of 2006 &
T.R.C.No.4 of 2001
------------------------------------------
Dated this the 8th day of July, 2008
ORDER
H.L.Dattu, C.J.
In spite of granting time to bring the legal representatives of
the deceased respondent, the Revenue has not taken effective steps to
bring the legal representatives of the deceased respondent on record.
That only shows that the petitioner is not very much interested in the
matter.
Therefore, these applications and the revision petition are
rejected for non-prosecution.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns