Kerala High Court
P.M.Dileep Kumar vs Vijayakrishnan on 22 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 523 of 2008(S)
1. P.M.DILEEP KUMAR, S/O.P.G.MOHANAN,
... Petitioner
Vs
1. VIJAYAKRISHNAN, AGED NOT KNOWN,
... Respondent
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = =
C.O.C. No. 523 OF 2008 - S
= = = = = = = = = = = = =
Dated this the 22nd May, 2008.
J U D G M E N T
The contempt is filed alleging disobedience of the direction in
Annexure I judgment. It is submitted by the Special Govt. Pleader
who appeared on behalf of the respondents that the 2nd respondent
has submitted his report to the Central Empowered Committee on
9.4.2008 and that the Central Empowered Committee has
considered Ext. P6 on 29.4.2008 in compliance with the directions
in the judgment. If that be so, there is no basis for contempt of
court case and it is closed.
ANTONY DOMINIC
JUDGE
jan/-