High Court Kerala High Court

P.M.Dileep Kumar vs Vijayakrishnan on 22 May, 2008

Kerala High Court
P.M.Dileep Kumar vs Vijayakrishnan on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 523 of 2008(S)


1. P.M.DILEEP KUMAR, S/O.P.G.MOHANAN,
                      ...  Petitioner

                        Vs



1. VIJAYAKRISHNAN, AGED NOT KNOWN,
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/05/2008

 O R D E R
                         ANTONY DOMINIC, J.


                    = = = = = = = = = = = = =
                     C.O.C. No. 523 OF 2008 - S
                    = = = = = = = = = = = = =


                   Dated this the 22nd May, 2008.


                           J U D G M E N T

The contempt is filed alleging disobedience of the direction in

Annexure I judgment. It is submitted by the Special Govt. Pleader

who appeared on behalf of the respondents that the 2nd respondent

has submitted his report to the Central Empowered Committee on

9.4.2008 and that the Central Empowered Committee has

considered Ext. P6 on 29.4.2008 in compliance with the directions

in the judgment. If that be so, there is no basis for contempt of

court case and it is closed.

ANTONY DOMINIC
JUDGE
jan/-