Kerala High Court
A.Manaf vs Sri.John Mathai on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 246 of 2006(S)
1. A.MANAF, AGED 37, S/O.ABDUL KHADER,
... Petitioner
Vs
1. SRI.JOHN MATHAI, PRINCIPAL SECRETARY
... Respondent
2. SRI.MURALEEDHARAN, DISTRICT COLLECTOR,
For Petitioner :SRI.N.SUGATHAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :22/02/2008
O R D E R
V.GIRI,J.
-------------------------
Cont.Case No.246 of 2006
--------------------------
Dated this the 22nd February, 2008
J U D G M E N T
Learned counsel for the petitioner submits that
Government has passed orders subsequently to the filing of this
case and the same has also been challenged by the petitioner
before this Court. Accordingly, the Contempt of Court Case is
closed.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007