High Court Kerala High Court

Joseph Regi vs The Commissioner For Land Revenue on 25 November, 2008

Kerala High Court
Joseph Regi vs The Commissioner For Land Revenue on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1490 of 2008(S)


1. JOSEPH REGI, S/O.A.J.CHERIAN, AGED 47
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR LAND REVENUE,
                       ...       Respondent

                For Petitioner  :SRI.G.SUKUMARA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/11/2008

 O R D E R
                       V.GIRI, J
                     -------------------
                   C.O.C.1490/2008
                    --------------------
     Dated this the 25th day of November, 2008

                     JUDGMENT

Learned Government Pleader submits that

pursuant to the directions issued by this Court, orders

have been passed on Ext.P4 and the petitioner has

been included in the seniority list. In the

circumstances, Contempt of Court case is closed

without prejudice to the right of the petitioner to take

appropriate steps pursuant to his inclusion in the

seniority list.

V.GIRI,
Judge

mrcs