IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 212 of 2010(S)
1. DR.JOSE C.PALATHINGAL,
... Petitioner
Vs
1. DR.T.K.NARAYANAN, S/O.T.T.KOPPUNNI,
... Respondent
For Petitioner :SRI.V.V.SURENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Contempt of Court Case No.212/2010-S
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 17th day of March, 2010
J U D G M E N T
Alleging disobedience of Annexure-A1 interim order
dated 02/12/2009 in W.P.(C).No.12757/2008, this contempt of
court case has been filed. The learned Standing Counsel
for the University submitted that a decision was taken by
the Syndicate in its meeting held on 06/03/2010, in terms
of the directions issued by this Court, and the University
has passed a detailed order on 10/03/2010 which has been
produced as Annexure R1(a). In the light of the above, the
contempt of court case is closed. If the petitioner is
aggrieved by any of the decision taken by the Syndicate in
the matter, he can seek remedies in the pending writ
petition.
(T.R. Ramachandran Nair, Judge.)
ms