High Court Kerala High Court

A.Manaf vs Sri.John Mathai on 22 February, 2008

Kerala High Court
A.Manaf vs Sri.John Mathai on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 246 of 2006(S)


1. A.MANAF, AGED 37, S/O.ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. SRI.JOHN MATHAI, PRINCIPAL SECRETARY
                       ...       Respondent

2. SRI.MURALEEDHARAN, DISTRICT COLLECTOR,

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :22/02/2008

 O R D E R
                                  V.GIRI,J.

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

                      Cont.Case No.246 of 2006

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

               Dated this the 22nd   February, 2008


                             J U D G M E N T

Learned counsel for the petitioner submits that

Government has passed orders subsequently to the filing of this

case and the same has also been challenged by the petitioner

before this Court. Accordingly, the Contempt of Court Case is

closed.

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007