Kerala High Court
V.C. Mohanan vs Sen Kumar I.A.S on 26 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1378 of 2007(S)
1. V.C. MOHANAN,
... Petitioner
Vs
1. SEN KUMAR I.A.S.,
... Respondent
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :26/10/2007
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Con.Case (C) No. 1378 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of October, 2007.
J U D G M E N T
It is submitted by the learned Standing counsel for the
Corporation that the direction contained in the judgment has been
complied with. Amounts payable to the petitioner have been
ordered to be disbursed to him through the depot concerned. He
further submits that the amount will be disbursed to the petitioner
without any further delay. The above submissions are recorded.
Contempt of Court Case is closed.
A.K. Basheer
Judge.
an.