IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 626 of 2010(S)
1. C.RAMACHANDRA MENON, AGED 75 YEARS,
... Petitioner
Vs
1. NIVEDITHA.P.HARAN, AGE AND FATHERS
... Respondent
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :30/07/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
Cont. Case (C) No.626 of 2010
------------------------------------------
Dated this the 30th day of July, 2010
JUDGMENT
J.Chelameswar, C.J.
When the matter is taken up today, Sri.Benny Gervasis, learned
Government Pleader, places a Government order dated 26th July, 2010 by
which the representation Ext.P12 in W.P.(C) No.1373 of 2009 which was
disposed of by this Court on 14th January, 2009 directing the State
Government to take appropriate decision on the abovementioned
representation, was considered and rejected. In the circumstances, we do not
see any reason to proceed further with this contempt case. It is accordingly
closed. If the petitioner still has any grievance on the legality of the
abovementioned order, it will be open to him to take appropriate steps which
are available to him under law.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns