High Court Kerala High Court

Secretary vs Kuruvilla John on 4 March, 2009

Kerala High Court
Secretary vs Kuruvilla John on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1742 of 2008(S)


1. SECRETARY, MAR ATHANASIUS COLLEGE
                      ...  Petitioner

                        Vs



1. KURUVILLA JOHN, PRINCIPAL SECRETARY
                       ...       Respondent

2. PUNEET KUMAR, DIRECTOR OF TECHNICAL

                For Petitioner  :SRI.GEORGE JACOB (JOSE)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/03/2009

 O R D E R
                             K.T.SANKARAN, J.
                ------------------------------------------------------
               Contempt Case (Civil) NO. 1742 of 2008
                ------------------------------------------------------
                    Dated this the 4th March, 2009


                                   JUDGMENT

The Contempt of Court Case is filed by the petitioner in W.P.(C)

No.19909 of 2007 alleging that the respondents have not complied with

the direction issued by this Court. Learned Government Pleader

submitted that the Director of Technical Education has passed an order

dated 24.1.2009 and that the direction has been complied with. The

submission made by the learned Government Pleader is recorded and

the Contempt of Court Case is closed.

(K.T.SANKARAN)
Judge

ahz/