Kerala High Court
Kerala State Civil Supplies vs Shri.R.A.C. Bhat on 5 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 267 of 2010(S)
1. KERALA STATE CIVIL SUPPLIES
... Petitioner
Vs
1. SHRI.R.A.C. BHAT
... Respondent
2. SHRI.MATHEWS MATHEW
3. SHRI.CHERIAN KURIAN
For Petitioner :SMT.MOLLY JACOB,SC,SUPPLYCO
For Respondent :SRI.P.SANKARANKUTTY NAIR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
Contempt Case (C).No. 267 of 2010
==================
Dated this the 5th day of July, 2010
J U D G M E N T
The 3rd respondent has filed an affidavit expressing unconditional
apology for his action in issuing Annexure I notice to the petitioner in
violation of the orders of this Court. He now produces a copy of the
letter dated 28.6.2010 issued to the petitioner withdrawing Annexure I
notice. In view of the above circumstances, accepting the apology
contained in the affidavit, I drop further proceedings in the contempt
case. Accordingly, this contempt case is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge