Kerala High Court
Milu George vs K.M.Basheer on 9 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 986 of 2008(S)
1. MILU GEORGE, W/O.GEORGE THOMAS,
... Petitioner
Vs
1. K.M.BASHEER, MUNICIPAL SECRETARY,
... Respondent
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/07/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Cont. Case (C) No. 986 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 9th July, 2008
JUDGMENT
Mr.R.Ramadas, counsel for the petitioner submits that on
coming to know about the initiation of contempt proceedings, the
respondent has issued hearing notice in purported compliance of the
directions in Annexure 1. In view of the above submission, I close the
Contempt Case giving liberty to the petitioner to approach this court
under the same jurisdiction, if necessary after a period of six weeks.
srd PIUS C.KURIAKOSE, JUDGE