Kerala High Court
Ramakrishnan vs Sri.James on 22 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1212 of 2009(S)
1. RAMAKRISHNAN, S/O.KRISHNAN,
... Petitioner
Vs
1. SRI.JAMES, THE DISTRICT COLLECTOR
... Respondent
2. SRI.STEPHEN, DEPUTY TRANSPORT
3. SRI.VIJAY SAKKARREY, SUPERINTENDENT
4. SRI.SREEKUMARAN NAIR, SECRETARY,
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/01/2010
O R D E R
P.N.RAVINDRAN, J.
—————————————-
Cont.Case (C) No.1212 of 2009 – S
—————————————-
Dated 22nd January, 2010
Judgment
Sri.I.Dinesh Menon, the learned counsel appearing for the
petitioner submitted that the direction issued by this Court in
Annexure A1 judgment has been complied with. In the light of
the said submission, this contempt case is closed.
P.N.RAVINDRAN
Judge
vaa