High Court Kerala High Court

Jayakumar.S. vs V.Venu on 28 January, 2011

Kerala High Court
Jayakumar.S. vs V.Venu on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1171 of 2010(S)


1. JAYAKUMAR.S., S/O.LATE SASIDHARAN,
                      ...  Petitioner

                        Vs



1. V.VENU, S/O.NOT KNOWN AGED ABOUT
                       ...       Respondent

2. M.SIVASHANKARAN, S/O.NOT KNOWN

3. BYJU, S/O.NOT KNOWN,

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/01/2011

 O R D E R
             J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                        ------------------------------------------
                        Cont. Case (C) No.1171 of 2010
                        ------------------------------------------
                    Dated this the 28th day of January, 2011

                                   JUDGMENT

Ramachandra Menon, J.

The contempt case has been filed stating that the respondents

have failed to comply with the direction given by the judgment dated 6th July,

2010 in W.P.(C) No.2197 of 2009.

2. On completion of service of notice the third respondent has

filed an affidavit wherein it has been stated that appropriate orders have

already been issued on 18.1.2011 and that the direction given in Annexure

IV judgment has been fully complied with promoting the petitioner to the post

of Butler. Learned counsel appearing for the petitioner also submits that the

grievance has been redressed.

In the said circumstances, we do not find any reason to proceed

further with the matter. The contempt case is accordingly closed.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge
vns