High Court Kerala High Court

Celina Paul vs Mr.Vikram on 29 September, 2009

Kerala High Court
Celina Paul vs Mr.Vikram on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 897 of 2009(S)


1. CELINA PAUL, W/O.P.L.PAUL, AGED 48,
                      ...  Petitioner

                        Vs



1. MR.VIKRAM, SUPERINTENDENT OF POLICE
                       ...       Respondent

2. MR.MANOJ, SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.RAJKUMAR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/09/2009

 O R D E R
                 S.R.Bannurmath, C.J. & A.K. Basheer, J.
                     ------------------------------------------
                       Cont. Case (C) No.897 of 2009
                     ------------------------------------------
                 Dated this the 29th day of September, 2009

                                JUDGMENT

A.K.Basheer, J.

Having heard learned counsel for the petitioner and the

learned Government Pleader, we do not find any reason to retain this

contempt case on the file of this Court any further. However, we make

it clear that if any complaint is received from the petitioner with regard

to any specific act of vandalism or crime, police shall ensure that

appropriate action is taken against the culprits.

With the above observation this contempt case is closed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns