IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1434 of 2009(S)
1. K.R.VALSALA DEVI, AGED 56 YEARS,
... Petitioner
Vs
1. A.K.DHARNI, IFS,
... Respondent
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent :SRI.M.RAJAGOPLAN NAIR,SC,K.S.CO.OP.AGRL
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/12/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Cont. Case (C) No. 1434 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th December, 2009.
J U D G M E N T
The petitioner alleges violation of Annexure I interim order. In
Annexure I interim order, I directed the 2nd respondent to refrain from
granting affiliation to the 3rd respondent-society pending disposal of
the writ petition. Standing counsel for the Kerala State Co-operative
Agricultural and Rural Development Bank Ltd., submits that a
resolution was adopted by the 2nd respondent in the writ petition for
granting affiliation to the 3rd respondent, before actually receiving
the interim order and no further steps would be taken to issue orders
of affiliation in view of the interim order.
This is recorded and the contempt case is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.