IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 897 of 2009(S)
1. CELINA PAUL, W/O.P.L.PAUL, AGED 48,
... Petitioner
Vs
1. MR.VIKRAM, SUPERINTENDENT OF POLICE
... Respondent
2. MR.MANOJ, SUB INSPECTOR OF POLICE,
For Petitioner :SRI.S.RAJKUMAR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :29/09/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
Cont. Case (C) No.897 of 2009
------------------------------------------
Dated this the 29th day of September, 2009
JUDGMENT
A.K.Basheer, J.
Having heard learned counsel for the petitioner and the
learned Government Pleader, we do not find any reason to retain this
contempt case on the file of this Court any further. However, we make
it clear that if any complaint is received from the petitioner with regard
to any specific act of vandalism or crime, police shall ensure that
appropriate action is taken against the culprits.
With the above observation this contempt case is closed.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns