Kerala High Court
T.K. Vijayakumar vs Kanhangad Municipality on 14 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33093 of 2006(S)
1. T.K. VIJAYAKUMAR, AGED 61 YEARS,
... Petitioner
Vs
1. KANHANGAD MUNICIPALITY,
... Respondent
2. THSE ENVIRONMENTAL ENGINEER,
3. KERALA STATE POLLUTION CONTROL BOARD,
4. STATE OF KERALA, REPRESENTED BY ITS
5. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.K.KESAVANKUTTY
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :14/11/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P (C)No. 33093 of 2006
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 14th day of November, 2008
Judgment
H.L. Dattu, C. J:
When the matter was taken up for hearing yesterday, none was
present for the petitioner. Therefore we have adjourned the matter to today.
2. Even today, counsel for the petitioner is absent. That only shows
that he is not interested in the matter.
Therefore the writ petition is rejected for non prosecution.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.