IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 427 of 2009(S)
1. KERALA STATE BEVERAGES CORPORATION
... Petitioner
2. XAVIER SHYAM , FL I, SHOP NO. 110,
Vs
1. P.MARAPANDYAN, PRINCIPAL SECRETARY TO
... Respondent
2. KRISHNA KUMAR, CHIEF WELFARE
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/07/2009
O R D E R
S.R. Bannurmath, C.J. & Kurian Joseph, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Contempt Case(Civil) No. 427 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this, the 27th day of July, 2009
JUDGMENT
Kurian Joseph, J.
The learned counsel appearing for the petitioners
submits that during the pendency of the contempt case the
Government has passed orders subject to the result of the
Special Leave Petitions filed by the State and the Corporation.
In view of the apology tendered through the learned
Government Pleader and through the counsel appearing for
the second respondent for the delay, this Contempt Case is
closed.
S.R. Bannurmath,
Chief Justice.
Kurian Joseph,
Judge.
ttb
WA No.
-:2:-