Kerala High Court
T.I. Sali vs Suresh Koilerian on 3 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1360 of 2009(S)
1. T.I. SALI, S/O. M. ISMAIL,
... Petitioner
Vs
1. SURESH KOILERIAN,
... Respondent
2. P. LATHIKA, CHIEF ENGINEER, IRRIGATION
3. TOM JOSE, SECRETARY TO GOVT. OF KERALA,
4. K. JAYAKUMAR, SECRETARY TO GOVT.
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/02/2010
O R D E R
S.SIRI JAGAN, J.
==================
Contempt Case (C) No.1360 of 2009
==================
Dated this the 3rd day of February, 2010
J U D G M E N T
The petitioner complains of non-compliance with Annexure A1
judgment. It is admitted that as per Annexure 1 judgment an order
has been passed. But in respect of the same, the petitioner has a
complaint that reckoning of the period of suspension is not correct.
That is a matter which the petitioner has to take up in a challenge
against that order. Without prejudice to such right of the petitioner,
this contempt case is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2