Kerala High Court
Dhanapalan vs Commissioner on 15 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1546 of 2006(S)
1. DHANAPALAN, AGED 52 YEARS,
... Petitioner
Vs
1. COMMISSIONER,
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :15/01/2007
O R D E R
V.K.Bali,C.J. & M.Ramachandran,J.
--------------------------------------------
Cont.Case (C).No.1546 of 2006-S
---------------------------------------------
Dated, this the 15th day of January, 2007
JUDGMENT
V.K.Bali,C.J. (Oral)
The order, non-compliance whereof has been
complained, reads as follows:-
“Petitioner has already filed Ext.P3 representation
before the Board and the same is pending
consideration. In such circumstances the writ petition
is disposed of directing the Board to pass appropriate
orders on Ext.P3 in accordance with law without any
delay”.
The learned counsel representing the respondent states that
order has been issued for constituting a Committee and if Exhibit
P3 was to be decided in favour of the petitioner, Committee
would be constituted. In view of the statement made by the
learned counsel, this contempt petition is closed.
V.K.Bali
Chief Justice
M.Ramachandran
vku/- Judge