High Court Kerala High Court

Lissy Kachappilly vs Sri.K.Sasidharan I.A.S. on 2 July, 2008

Kerala High Court
Lissy Kachappilly vs Sri.K.Sasidharan I.A.S. on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 817 of 2008(S)


1. LISSY KACHAPPILLY,W/O ANTONY KIZHAKADEN,
                      ...  Petitioner

                        Vs



1. SRI.K.SASIDHARAN I.A.S., AGE AND
                       ...       Respondent

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/07/2008

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                      C.O.C.No.817 of 2008

                   ==================

              Dated this the 2nd day of July, 2008

                          J U D G M E N T

Learned counsel for the petitioner submits that, although

belatedly, orders have bee passed pursuant to Annexure A2

judgment. That being so, this contempt case is closed without

prejudice to the right of the petitioner to challenge the order now

passed.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE


           ///True copy///




                                  P.A. to Judge