IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 882 of 2010(S)
1. C.I.ASHOKAN, SON OF IKKORAHKUTTY,
... Petitioner
Vs
1. DR.SHARMILLA MARY JOSEPH, I.A.S.,
... Respondent
For Petitioner :SMT.REKHA VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/07/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
COC No.882 of 2010
---------------------------------
Dated, this the 26th day of July, 2010
J U D G M E N T
The writ petition was disposed of with the following
directions :-
“Accordingly, I dispose of this writ petition directing the 2nd
respondent to initiate fresh proposal as directed in Ext.P12, in
consultation with Local Fund Audit Department and taking into
account the observations made herein above. This shall be done,
as expeditiously as possible, at any rate, within 2 months of
production of a copy of this judgment.”
It is complaining of disobedience with the above directions that this
petition has been filed.
2. Learned Government Pleader on instructions submits
that the 2nd respondent has already made a proposal to the
Government on 09/06/2010 and that sanction is awaited. Thus,
with the proposal he made, the 2nd respondent has complied with
the directions in the judgment.
In view of the above, this Contempt of Court Case is closed.
(ANTONY DOMINIC, JUDGE)
jg