High Court Kerala High Court

R.Prasanna Kumar vs Shri. K.K.Gangadharan on 25 July, 2008

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.