Kerala High Court
Lissy Kachappilly vs Sri.K.Sasidharan I.A.S. on 2 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 817 of 2008(S)
1. LISSY KACHAPPILLY,W/O ANTONY KIZHAKADEN,
... Petitioner
Vs
1. SRI.K.SASIDHARAN I.A.S., AGE AND
... Respondent
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
C.O.C.No.817 of 2008
==================
Dated this the 2nd day of July, 2008
J U D G M E N T
Learned counsel for the petitioner submits that, although
belatedly, orders have bee passed pursuant to Annexure A2
judgment. That being so, this contempt case is closed without
prejudice to the right of the petitioner to challenge the order now
passed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge