IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1198 of 2006(S)
1. DR.SHERLY WILLIAMS E.,
... Petitioner
Vs
1. C.MOHAN KUMAR,
... Respondent
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.K.DENESAN
Dated :26/02/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
Cont.Case No. 1198 OF 2006
-----------------------------
Dated this the 26th February, 2007.
JUDGMENT
Heard counsel for the petitioner and Govt. Pleader for
the respondent. In the light of the affidavit filed by the
respondent that he has withdrawn the objectionable orders
passed by him and has understood the nature of the action
he ought to have taken pursuant to the directions issued by
this Court in the judgment in W.P(C) 29819/2005 and have
cleared the salary bills, I am inclined to accept the
unconditional apology tendered by the respondent. Hence,
no further action is necessary, as matters now stand.
C.C.C is therefore closed.
K.K.DENESAN
Judge
jj