Kerala High Court
Vrinda.S. Punnackal vs James Varghese on 18 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 532 of 2007(S)
1. VRINDA.S. PUNNACKAL, JR.LECTURER,
... Petitioner
2. REMADEVI.P.R. JR.LECTURER,
3. ESSY C/CHERIAN, JR.LECTURER,
4. C.SARASWATHY, JR.LECTURER,
Vs
1. JAMES VARGHESE, (FATHERS NAME AND AGE
... Respondent
For Petitioner :SRI.CHERIAN VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/06/2007
O R D E R
A.K. BASHEER, J.
--------------------------
Cont. Case (C). NO. 532 OF 2007
---------------------
Dated this the 18th day of June, 2007
J U D G M E N T
Since the Government has admittedly passed orders pursuant to the
direction issued in the judgment, I am of the view that no further orders are
necessary in this Contempt of Court Case. It is made clear that it will be
open to the petitioners to pursue the remedies available to them in
accordance with law, if they are aggrieved by the order passed by the
Government. In fact, t is brought to my notice that petitioners have already
filed W.P.(C) No.16324/07 against the said order. Therefore, the Contempt
Case (Civil) is closed.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007