High Court Kerala High Court

Ramakrishnan vs Sri.James on 22 January, 2010

Kerala High Court
Ramakrishnan vs Sri.James on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1212 of 2009(S)


1. RAMAKRISHNAN, S/O.KRISHNAN,
                      ...  Petitioner

                        Vs



1. SRI.JAMES, THE DISTRICT COLLECTOR
                       ...       Respondent

2. SRI.STEPHEN, DEPUTY TRANSPORT

3. SRI.VIJAY SAKKARREY, SUPERINTENDENT

4. SRI.SREEKUMARAN NAIR, SECRETARY,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/01/2010

 O R D E R

P.N.RAVINDRAN, J.

—————————————-
Cont.Case (C) No.1212 of 2009 – S

—————————————-

Dated 22nd January, 2010

Judgment

Sri.I.Dinesh Menon, the learned counsel appearing for the

petitioner submitted that the direction issued by this Court in

Annexure A1 judgment has been complied with. In the light of

the said submission, this contempt case is closed.

P.N.RAVINDRAN
Judge

vaa