Kerala High Court
R.Prasanna Kumar vs Shri. K.K.Gangadharan on 25 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1601 of 2007(S)
1. R.PRASANNA KUMAR, AGED 39, S/O.
... Petitioner
2. S.L.SHYAMKUMAR, S/O. SHANMUGHAN,
3. M.N.RAJENDRAN, S/O. M.R.NEELAKANTA
4. S.N.RAHUL, S/O. V.SUKUMARAN,
5. BOBAN PAUL, S/O. K.J.PAULOSE,
6. HASEER T.K., S/O. HASSAN T.K.,
7. SHAJI R., S/O. G.RAJENDRAN,
Vs
1. SHRI. K.K.GANGADHARAN,
... Respondent
2. D.VALSALAKUMARI,
For Petitioner :SRI.M.V.THAMBAN
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
Con.Case (C) No.1601 of 2007
----------------------------------------------
Dated 25th July, 2008.
J U D G M E N T
In view of the intervening developments leading to
Annexure II order dated 10.7.2008, it is submitted that the
Contempt of Court Case can be closed, with a direction to the
Government to take steps to implement that order. Ordered
accordingly and the Contempt of Court Case is closed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
Con.Case (C) No.1601 of 2007
———————————————-
J U D G M E N T
Dated 25th July, 2008.