High Court Kerala High Court

Thresiamma Mathew vs State Of Kerala on 10 February, 2011

Kerala High Court
Thresiamma Mathew vs State Of Kerala on 10 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17021 of 2008(B)


1. THRESIAMMA MATHEW, DEO (RETD)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE ACCOUNTANT GENERAL ( A&E) KERALA

3. THE DIRECTOR OF PUBLIC INSTRUCTION

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/02/2011

 O R D E R

S.SIRI JAGAN, J.

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

W.P(C).No.17021 of 2008

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

Dated this the 10th day of February, 2010

J U D G M E N T

The petitioner and the counsel are absent. Dismissed for default.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

P.A. to Judge