High Court Kerala High Court

Asokan P. vs B.Mohanan Nair on 27 October, 2009

Kerala High Court
Asokan P. vs B.Mohanan Nair on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1203 of 2009(S)


1. ASOKAN P., KUNNATH VEEDU,
                      ...  Petitioner

                        Vs



1. B.MOHANAN NAIR,
                       ...       Respondent

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :27/10/2009

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  Cont.Case No. 1203 of 2009
                       --------------------------
               Dated this the 27th October,2009

                         J U D G M E N T

I have gone through the affidavit filed by the

respondent, wherein, it is affirmed that the petitioner has

been relieved from the Government Press, Mannanthala with

effect from 22.09.2009 to report for duty in the Government

Press, Shornur. It is further affirmed that the order

relieving the petitioner was passed before the receipt of the

interim order passed by this Court.

2. I am satisfied that there has not been willful

disobedience on the part of the respondent in complying the

directions issued by this Court. But it is always open to the

petitioner to move for appropriate further interim orders in

WPC No.26957 of 2009, if so advised and the fact that he is

now purported to be relieved on 22.9.2009 shall not stand in

the way of the petitioner claiming further interim orders in

WPC No.26957 of 2009.

Contempt of Court Case is closed subject to the above.

(V.GIRI,JUDGE)
ma

2

3