IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 265 of 2010(S)
1. SHERLY GOERGE, W/O. GEORGE MATHEW,
... Petitioner
Vs
1. ASOK KUMAR SING, AGE & FATHERS NAME
... Respondent
2. P.K.KUTTAPPAI, AGE & FATHERS NAME NOT
3. P.K.STEPHEN, AGE & FATHERS NAME NOT
4. KNAKAMBARAN, RGIONAL TRANSPORT OFFICE,
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/03/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Cont. Case (C) No. 265 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 15th day of March, 2010.
J U D G M E N T
This contempt case is filed by the petitioner alleging non-
compliance with Annexure II judgment of this Court. The learned
Government Pleader has placed before me a copy of the order, which
reads thus:
“(1) Perused the Judgments.
(2) Heard. Granted conversion as Fast Passenger subject to
settlement of timings. The Secretary is directed to issue list of
approved bus stops.”
In view of the same, no further orders are necessary in this
contempt case. Accordingly, the contempt of court case is closed.
The learned Government Pleader shall hand over a copy of the order
to the learned counsel for the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.