High Court Kerala High Court

Joji John vs Sri.A.K.Dubei on 8 October, 2010

Kerala High Court
Joji John vs Sri.A.K.Dubei on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1079 of 2010(S)


1. JOJI JOHN, S/O.C.U.JOHN., AGED 33 YEARS
                      ...  Petitioner

                        Vs



1. SRI.A.K.DUBEI , IAS,
                       ...       Respondent

2. SRI.R.RAJARAJAVARMA,

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/10/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                       C.O.(C). NO.1079 OF 2010
                                      IN
                       W.P.(C).NO.12832 OF 2010
                   --------------------------------------------

                   Dated this the 8th day of October, 2010


                                JUDGMENT

This C.O.(C) has been filed alleging non-compliance with the

directions in judgment dated 9.4.2010 in W.P.(C).No.12832/2010. An

affidavit has been filed in this C.O.(C) by the second respondent. Along

with the affidavit, Annexure R2(a) order dated 28.7.2010 passed in terms

of the directions in Annexure-I judgment has been produced. Evidently,

the directions in Annexure-I judgment have been duly complied by the

respondents by passing the said order. In the light of the said order dated

28.7.2010, this C.O.(C) is closed. In case, the petitioner is aggrieved by

Annexure R2(a) order, it will be open to him to challenge the same in

appropriate proceedings.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3