High Court Kerala High Court

P.Ushakeer vs Dr.M.Beena on 19 August, 2008

Kerala High Court
P.Ushakeer vs Dr.M.Beena on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1025 of 2008(S)


1. P.USHAKEER, AGED 34 YEARS
                      ...  Petitioner

                        Vs



1. DR.M.BEENA,
                       ...       Respondent

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/08/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                  Cont.Case (C) NO. 1025 OF 2008 S
                 ======================

              Dated this the 19th day of August, 2008

                              J U D G M E N T

By judgment in WP(C) No.24648/07, the 1st respondent herein was

directed to consider and pass orders on Ext.P3, the representation made

by the petitioners. It is complaining of disobedience of the direction, the

contempt of court case is filed.

2. Now on instructions, learned Government Pleader submits that

in pursuance to the judgment, the parties were heard and orders will be

passed either today or tomorrow.

Recording the submission, contempt of court case is closed, leaving

it open to the petitioner to seek reopening of this petition, should an

occasion arises.

ANTONY DOMINIC, JUDGE
Rp