IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1271 of 2008(S)
1. L.MICHAEL, AGED 42 YEARS, S/O.LISTIN,
... Petitioner
Vs
1. SRI.VIJAI SHARMA,AGE AND FAHTERS NAME
... Respondent
For Petitioner :SRI.T.R.RAJAN
For Respondent :SRI.K.SANIL KUMAR, ADDL.CGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
C.C.O.No. No.1271 of 2008
==================
Dated this the 27th day of March, 2009
J U D G M E N T
Since I have already extended the time for compliance with the
direction in my judgment, non-compliance of which is complained of in
this contempt case, I close this contempt case without prejudice to the
right of the petitioner to approach this Court again, if need arises after
the period of extension granted is over. It would be open to the
petitioner to file an I.A. to reopen the contempt case, if necessity
arises.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2
S.SIRI JAGAN, J.
==================
C.O.C.No.1271 of 2008
==================
Dated this the 16th day of March, 2009
O R D E R
Post after a week, along with the petition stated to have been
filed by the Central Government seeking extension of time, in the writ
petition.
sdk+ S.SIRI JAGAN, JUDGE
3