IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1252 of 2009(S)
1. SUNNY FRANCIS.M. AGED 56 YEARS
... Petitioner
Vs
1. V.RADHAKRISHNAN AGE AND FATHERS NAME NOT
... Respondent
For Petitioner :SRI.C.E.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/11/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
Cont. Case(C).No.1252 OF 2009
-------------------------------------------
Dated this the 6th day of November, 2009
JUDGMENT
This contempt case is filed against the judgment dated
3.2.2009 in W.P(C).3453/09. A review petition has been filed on
the plea that the said judgment has been passed on erroneous
facts in as much as the information given by the Information
Officer of the concerned department under the Right to
Information Act was wrong. Therefore, I have admitted
R.P.No.1055/09 and has also issued an interim order directing
that the second petitioner therein, who is the alleged contemnor
herein, can pass orders. Therefore, nothing survives in this
contempt of court case. This case is, hence, closed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.10/11.