Kerala High Court
E.Krishnan vs V.A.Thankamani on 2 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 451 of 2009(S)
1. E.KRISHNAN, S/O.LATE KELU,
... Petitioner
Vs
1. V.A.THANKAMANI,
... Respondent
For Petitioner :SRI.K.G.ANIL BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/07/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
C.O.C. No.451 of 2009
---------------------------------
Dated, this the 2nd day of July, 2009
J U D G M E N T
Though the temporary permit as directed has not been issued,
the learned Government Pleader informs that regular variation has
already been granted, and that timing is scheduled to be settled
tomorrow in the conference that has already fixed. It is undertaken
that tomorrow itself this process will be completed, and before
06/07/2009 permit will be issued.
2. I record the submission, and the contempt case is closed
with liberty to the petitioner to seek its re-opening, if needed.
(ANTONY DOMINIC, JUDGE)
jg