IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1079 of 2010(S)
1. JOJI JOHN, S/O.C.U.JOHN., AGED 33 YEARS
... Petitioner
Vs
1. SRI.A.K.DUBEI , IAS,
... Respondent
2. SRI.R.RAJARAJAVARMA,
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/10/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
C.O.(C). NO.1079 OF 2010
IN
W.P.(C).NO.12832 OF 2010
--------------------------------------------
Dated this the 8th day of October, 2010
JUDGMENT
This C.O.(C) has been filed alleging non-compliance with the
directions in judgment dated 9.4.2010 in W.P.(C).No.12832/2010. An
affidavit has been filed in this C.O.(C) by the second respondent. Along
with the affidavit, Annexure R2(a) order dated 28.7.2010 passed in terms
of the directions in Annexure-I judgment has been produced. Evidently,
the directions in Annexure-I judgment have been duly complied by the
respondents by passing the said order. In the light of the said order dated
28.7.2010, this C.O.(C) is closed. In case, the petitioner is aggrieved by
Annexure R2(a) order, it will be open to him to challenge the same in
appropriate proceedings.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3