IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1244 of 2007(S)
1. K.J.JULIUS,
... Petitioner
Vs
1. MINI ANTONY, I.A.S.,
... Respondent
For Petitioner :SMT.PREETHY KARUNAKARAN
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/12/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Cont. Case (C) No. 1244 of 2007
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th December, 2008.
J U D G M E N T
Learned counsel for the petitioner submits that the order, non-
compliance of which is complained of in this contempt case, has been
complied with by passing an order as directed in the judgment.
Counsel for the petitioner submits that the contempt case may be
closed without prejudice to the right of the petitioner to challenge the
order now passed.
Accordingly, the contempt case is closed without prejudice to
the right of the petitioner to challenge the order now passed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.