IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 445 of 2009(S)
1. ASHA LAWRENCE, D/O.M.M.LAWARENCE,
... Petitioner
Vs
1. A.V.GEORGE, AGE NOT KNOWN TO THE
... Respondent
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :29/05/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
Cont. Court Case No.445 of 2009-S
------------------------------
Dated this the 29th day of May, 2009.
J U D G M E N T
I have by order passed today enlarged the time fixed by this Court
in Anneuxre B order to complete the disciplinary proceedings initiated
against the fourth respondent in W.P (C) No.21868 of 2008. The learned
Government Pleader, appearing for the respondent submits that the
enquiry initiated against the fourth respondent has been completed and
the report of enquiry forwarded to the Government for passing final
orders. In that view of the matter, I am of the opinion that no further
orders are called for in this Contempt of Court Case. It is accordingly
closed. The petitioner may move the Government seeking expeditious
disposal of the disciplinary action.
Sd/-
P.N.RAVINDRAN
JUDGE
//True Copy//
PA TO JUDGE
ab