High Court Kerala High Court

Kerala State Civil Supplies vs Shri.R.A.C. Bhat on 5 July, 2010

Kerala High Court
Kerala State Civil Supplies vs Shri.R.A.C. Bhat on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 267 of 2010(S)


1. KERALA STATE CIVIL SUPPLIES
                      ...  Petitioner

                        Vs



1. SHRI.R.A.C. BHAT
                       ...       Respondent

2. SHRI.MATHEWS MATHEW

3. SHRI.CHERIAN KURIAN

                For Petitioner  :SMT.MOLLY JACOB,SC,SUPPLYCO

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/07/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                  Contempt Case (C).No. 267 of 2010

                     ==================

                  Dated this the 5th day of July, 2010

                            J U D G M E N T

The 3rd respondent has filed an affidavit expressing unconditional

apology for his action in issuing Annexure I notice to the petitioner in

violation of the orders of this Court. He now produces a copy of the

letter dated 28.6.2010 issued to the petitioner withdrawing Annexure I

notice. In view of the above circumstances, accepting the apology

contained in the affidavit, I drop further proceedings in the contempt

case. Accordingly, this contempt case is closed.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge