Kerala High Court
P.R.Sarala vs V.R. Padmanabhan on 26 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 544 of 2008(S)
1. P.R.SARALA, W/O.ARUNAGIRI, AGED 45 YEARS
... Petitioner
2. P.K.SHAJI, ASSISTANT GARDNER
3. V. SADASIVAN, PEON
4. P.R. MURALEEDHARAN, PEON
5. T.R. MOHANDAS, DRIVER
6. K.K. SURESH BABU, DRIVER
Vs
1. V.R. PADMANABHAN, S/O.RAMAN
... Respondent
For Petitioner :SRI.M.SREEKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :26/06/2008
O R D E R
V.GIRI,J.
-------------------------
Cont.Case No. 544 of 2008
--------------------------
Dated this the 26th June, 2008
J U D G M E N T
In view of the fact that the time for compliance
issued in the judgment is extended up to 10.9.2008
and taking note of the affidavit filed by the
respondents, the contempt of court case is closed
without prejudice to the right of the petitioner to
seek re-opening of the same, if needed.
(V.GIRI, JUDGE)
ma