IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1025 of 2008(S)
1. P.USHAKEER, AGED 34 YEARS
... Petitioner
Vs
1. DR.M.BEENA,
... Respondent
For Petitioner :SRI.K.A.JALEEL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
Cont.Case (C) NO. 1025 OF 2008 S
======================
Dated this the 19th day of August, 2008
J U D G M E N T
By judgment in WP(C) No.24648/07, the 1st respondent herein was
directed to consider and pass orders on Ext.P3, the representation made
by the petitioners. It is complaining of disobedience of the direction, the
contempt of court case is filed.
2. Now on instructions, learned Government Pleader submits that
in pursuance to the judgment, the parties were heard and orders will be
passed either today or tomorrow.
Recording the submission, contempt of court case is closed, leaving
it open to the petitioner to seek reopening of this petition, should an
occasion arises.
ANTONY DOMINIC, JUDGE
Rp