High Court Kerala High Court

E.Krishnan vs V.A.Thankamani on 2 July, 2009

Kerala High Court
E.Krishnan vs V.A.Thankamani on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 451 of 2009(S)


1. E.KRISHNAN, S/O.LATE KELU,
                      ...  Petitioner

                        Vs



1. V.A.THANKAMANI,
                       ...       Respondent

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/07/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                       C.O.C. No.451 of 2009
              ---------------------------------
                Dated, this the 2nd day of July, 2009

                           J U D G M E N T

Though the temporary permit as directed has not been issued,

the learned Government Pleader informs that regular variation has

already been granted, and that timing is scheduled to be settled

tomorrow in the conference that has already fixed. It is undertaken

that tomorrow itself this process will be completed, and before

06/07/2009 permit will be issued.

2. I record the submission, and the contempt case is closed

with liberty to the petitioner to seek its re-opening, if needed.

(ANTONY DOMINIC, JUDGE)
jg