IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 134 of 2009(S)
1. SATHYAN LALOOR, S/O.KRISHNAN, AGED 44
... Petitioner
Vs
1. SMT.KRISHNAMMA(AGE AND FATHER;S NAME
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/03/2009
O R D E R
V.GIRI, J
-------------------
C.O.C.134/2009
--------------------
Dated this the 17th day of March, 2009
JUDGMENT
Learned Standing Counsel places before me a
copy of the order passed by the Secretary of the
Kerala State Electricity Board dated 11.3.2009,
pursuant to the directions issued by this Court. In
the result, Contempt of Court case is closed without
prejudice to the right of the petitioner to take
appropriate proceedings in relation to the said order
as also on the original cause of action. Legible copy
of the order dated 11.3.2009 shall be served on the
learned counsel for the petitioner within a week from
today.
V.GIRI,
Judge
mrcs