Kerala High Court
P.Deepa vs Shri P.J. Thomas on 15 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1254 of 2008(S)
1. P.DEEPA D/O LATE K.O. PADMAKUMARI AMMA,
... Petitioner
Vs
1. SHRI P.J. THOMAS, IAS AGE AND FATHER'S
... Respondent
2. SHRI V. RAVEENDRAN, AGE AND FATHER'S
3. SHRI. M.M. VARGHESE, AGE AND FATHER'S
4. SHRI CHEMPAKAKUTTY PILLAI, G AGE
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/10/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
Cont. case (C).No.1254 OF 2008
-------------------------------------------
Dated this the 15th day of October, 2008
JUDGMENT
Learned counsel for the petitioner states that his client has
got a communication from the Assistant Education Officer and
this contempt case may be closed without prejudice to the right
of the petitioner to challenge such decision. The contempt case
is, hence, closed without prejudice.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.