IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 12 of 2008(S)
1. A.ALOYISUS, AGED 51,S/O. AGUGUSTINE
... Petitioner
Vs
1. SMT.A.K.SASIKALA,SECRETARY
... Respondent
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/02/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
C.O.C. NO. 12 OF 2008
----------------------------------
Dated this the 6th day of February , 2008
JUDGMENT
An affidavit has been filed by the Secretary of the
respondent Corporation answering the accusations. Along with the
affidavit, Annexure I has been produced. Sri.S.Santhosh Kumar, the
learned counsel for the petitioner submits that Annexure I pertains to
Ext.P1 and that the order passed by the Corporation regarding Ext.P3
has not been produced. But, then it is seen that as regards Ext.P3, it
is claimed in the affidavit that in compliance with the direction in that
judgment a provisional order has been issued to the party
Accepting the affidavit filed by the Secretary to the Corporation,
I close this Contempt of Court Case.
PIUS C. KURIAKOSE,
JUDGE.
dpk