Kerala High Court
Madhya Videsha Madhya Yvyavasaya vs P. Marapandians Ias on 10 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 413 of 2009(S)
1. MADHYA VIDESHA MADHYA YVYAVASAYA
... Petitioner
2. A.JACOB, FL-01-NO.290,
Vs
1. P. MARAPANDIANS IAS,
... Respondent
2. N.SANKAR REDDY IPS,
3. B.KRISHNA KUMAR,
4. C.K.VISWANATHAN, SECRETARY TO GOVT.,
For Petitioner :SRI.DEEPU THANKAN
For Respondent :SRI.ELVIN PETER.P.J, SC,BEVERAGES CORPN
The Hon'ble MR. Justice V.GIRI
Dated :10/07/2009
O R D E R
V.GIRI, J.
----------------------------------------
C.O.C.No.413 of 2009
----------------------------------------
Dated this the 10th day of July, 2009.
JUDGMENT
Learned Government Pleader submits
that the directions issued in the judgment have
been complied with. The submission is recorded.
The Contempt of Court Case is, therefore,
closed, without prejudice to the right of the
petitioner to seek re-opening of the case, if
circumstances so warrant.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge