High Court Kerala High Court

A.Aloyisus vs Smt.A.K.Sasikala on 6 February, 2008

Kerala High Court
A.Aloyisus vs Smt.A.K.Sasikala on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 12 of 2008(S)


1. A.ALOYISUS, AGED 51,S/O. AGUGUSTINE
                      ...  Petitioner

                        Vs



1. SMT.A.K.SASIKALA,SECRETARY
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/02/2008

 O R D E R
                           PIUS C. KURIAKOSE, J.

                      ----------------------------------

                           C.O.C. NO. 12 OF 2008

                      ----------------------------------

             Dated this the  6th   day of  February , 2008


                                  JUDGMENT

An affidavit has been filed by the Secretary of the

respondent Corporation answering the accusations. Along with the

affidavit, Annexure I has been produced. Sri.S.Santhosh Kumar, the

learned counsel for the petitioner submits that Annexure I pertains to

Ext.P1 and that the order passed by the Corporation regarding Ext.P3

has not been produced. But, then it is seen that as regards Ext.P3, it

is claimed in the affidavit that in compliance with the direction in that

judgment a provisional order has been issued to the party

Accepting the affidavit filed by the Secretary to the Corporation,

I close this Contempt of Court Case.

PIUS C. KURIAKOSE,

JUDGE.

dpk