High Court Kerala High Court

K. Karunakaran vs T.Chandran on 9 December, 2008

Kerala High Court
K. Karunakaran vs T.Chandran on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1792 of 2008()


1. K. KARUNAKARAN,
                      ...  Petitioner

                        Vs



1. T.CHANDRAN, SUPERINTENDENT OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/12/2008

 O R D E R
                       P.N.RAVINDRAN, J
                      -----------------------------
                  C.O.C.No.1792 of 2008
                      -----------------------------
             Dated this 9th day of December, 2008

                            JUDGMENT

The learned Government Pleader appearing for the

respondents submits on instructions that the pay revision benefits

have been disbursed to the petitioner. In the light of the said

submission no further orders are called for. The Contempt of Court

Case is accordingly closed.

P.N.RAVINDRAN,
JUDGE

bps