Kerala High Court
U.V.Thomas vs P.P.Augusty on 18 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1539 of 1999(D)
1. U.V.THOMAS
... Petitioner
Vs
1. P.P.AUGUSTY
... Respondent
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :SRI.N.NANDAKUMARA MENON,SC,K.S.E.COMMN.
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/10/2010
O R D E R
J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1539 OF 1999
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of October, 2010
JUDGMENT
Ramachandra Menon, J.
In spite of ordering of notice, no process has been paid
by the appellant till date. When the matter was posted before
the Registry, there was no representation and hence is listed
before this Court today. Sri.G.S. Raghunath, the learned counsel
appearing for the appellant/petitioner submits that the counsel
does not have any instruction in this matter.
In the said circumstances, we do not think it necessary
to keep the matter pending. Hence, dismissed for
non-prosecution.
J.Chelameswar,
Chief Justice.
P.R. Ramachandra Menon,
Judge.
ttb