IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 864 of 2010(S)
1. JOLLY VARGHESE, W/O.C.O.FRANCIS,
... Petitioner
Vs
1. SRI.ABDUL RASHEED,
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :16/09/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------
Cont. Case (C) No. 864 OF 2010
--------------------------
Dated this the 16thday of September, 2010
J U D G M E N T
It is brought to my notice that the Government have by G.O.
(Rt)No.4009/10/G.Edn. dated 14.9.2010 stayed the operation of
Ext.P1 order dated 8.6.2009 produced in W.P.(C) No.13532 of
2010. In such circumstances, I am of the opinion that the remedy of
the petitioner is to move the Government to have the order of stay
vacated or to have the revision petition itself heard and disposed of
expeditiously and to move this Court afresh after the order of stay is
vacated or the revision petition is decided in her favour.
Without prejudice to the right of the petitioner to move this
afresh, this Contempt Case is closed.
P.N.RAVINDRAN,
(JUDGE)
vps
WPC No. 2