Kerala High Court
P.D.Devasta vs Shri S.S.Khurana on 12 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 232 of 2010(S)
1. P.D.DEVASTA, AGED 65 YEARS,
... Petitioner
Vs
1. SHRI S.S.KHURANA, (AGE AND FATHER'S NAME
... Respondent
For Petitioner :SRI.T.C.GOVINDA SWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
------------------------------------------
Contempt Case (C) No.232 OF 2010
------------------------------------------
Dated this the 12th day of March, 2010.
J U D G M E N T
It is submitted by the learned Standing Counsel appearing
for the respondent that the directions issued by this Court in
Annexure-1 have been complied with as per order No.PC-
V/2003/I/6/2 dated 12.02.2010. It is further submitted that
consequential benefits will be disbursed without further delay.
The same is recorded and this Contempt Case is closed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp