IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 1564 of 2003()
1. T.A.ABDULSALAM,
... Petitioner
Vs
1. C.VIJAYAKUMAR, HEALTH SECTION,
... Respondent
2. STATE OF KERALA, REP.BY THE
For Petitioner :SRI.V.R.DHEERAJ
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/06/2009
O R D E R
M.N. KRISHNAN, J.
---------------------------
CRL.A.NO.1564 OF 2003
------------------------------
Dated this the 15th day of June, 2009
JUDGMENT
In spite of ordering notice as early as on 3.3.2004, for
the last 5 years no steps is taken to serve notice on the
respondents. I had the opportunity to peruse the order of
the court below which would reveal that in spite of 13
adjournments, the appellant has not prepared to do anything.
I think the misery which is started from the court below
continues in the High Court as well. There is no
representation. Therefore, the criminal appeal is dismissed
for non-prosecution.
M.N. KRISHNAN, JUDGE
cl
2
M.N. KRISHNAN, J.
—————————
CRL.A.NO.1564 OF 2003
——————————
15th day of June, 2009
JUDGMENT
3