Kerala High Court
Mohammad Shafi vs K.P.Mohandas Pillai on 13 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 655 of 2010(S)
1. MOHAMMAD SHAFI, AGED 32 YEARS,
... Petitioner
Vs
1. K.P.MOHANDAS PILLAI, CHAIRMAN,
... Respondent
2. P.A.MOIDEEN, CONVENER,
For Petitioner :SRI.C.S.MANU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/08/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
Contempt Case(C)No.655 of 2010
-----------------------------------------------------
DATED THIS THE 11th DAY OF AUGUST, 2010
JUDGMENT
The Revenue Divisional Officer has filed an affidavit stating,
inter alia, that the District Level Authorised Committee will be
convened on or before 13.8.2010 and a notice will be sent to the
petitioner for appearing before the District Level Authorised
Committee on that day for a personal hearing. It is assured that
immediately after the convening of the District Level Authorised
Committee, a decision will be taken in the matter as directed by
this Court in the judgment. Therefore, the same will satisfy the
requirements.
Therefore the Contempt of Court Case is closed and as
assured, an order will be passed.
Sd/- (T.R.RAMACHANDRAN NAIR, JUDGE.)
dsn
True copy
P.A.to Judge