High Court Kerala High Court

T.S.Rajendran Nair vs State Of Kerala on 9 December, 2008

Kerala High Court
T.S.Rajendran Nair vs State Of Kerala on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 18827 of 1998(N)



1. T.S.RAJENDRAN NAIR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.P.SUDHAKARA PRASAD (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/12/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                     O.P.No. 18827 of 1998

                   ==================

           Dated this the 9th day of December,    2008

                         J U D G M E N T

The petitioner in this O.P. died on 30.4.1999. the legal heirs

of the petitioner have not chosen to implead themselves in the

original petition to prosecute the O.P. Therefore, the O.P. has

abated. Accordingly, the same is dismissed.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE

          ///True copy///




                            P.A. to Judge