Kerala High Court
T.K.Sarangdharan vs The State Of Kerala on 28 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11690 of 2007(N)
1. T.K.SARANGDHARAN, AGED 86 YEARS,
... Petitioner
2. SUMATHY MOHAN, S/O.P.V.MOHAN,
3. S.RATNAKUMAR, S/O.SARANGADHARAN,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY DIRECTOR OF FISHERIES,
3. SUB INSPECTOR OF FISHERIES,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
5. THE SUB INSPECTOR OF POLICE, OACHIRA.
For Petitioner :SRI.T.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/06/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.11690 of 2007
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of June, 2010
J U D G M E N T
As early as on 15.10.2007, in I.A.No.7073/2007 this
court directed the petitioners to serve notice on the
6th respondent by affixture. The petitioners did not take
any steps to complete service of notice to the 6th respondent
by affixture. The matter was posted before the Registrar
(Judicial) on 18.06.2010, on which date there was no
appearance for the petitioners. Pursuant thereto, this writ
petition comes up in the defect list of this court today. When
the matter is taken up there is no representation for the
petitioners. In the circumstances, the writ petition is
dismissed for non-prosecution.
S. SIRI JAGAN
JUDGE
shg/