Kerala High Court
The Cms College Teaching Staff vs P. Babu on 27 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 297 of 2009(S)
1. THE CMS COLLEGE TEACHING STAFF
... Petitioner
Vs
1. P. BABU,
... Respondent
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/05/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
C.O.(C) No.297 of 29009-S
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of May, 2009.
JUDGMENT
The respondent has filed an affidavit. It is averred in para 4 that the
interim directions have been complied with and the bills in question have
been passed by the respondent and payments have been effected already. In
para 6 of the affidavit, explanation has offered for the delay in the matter.
In the light of the averments contained in the affidavit, no further
action is called for. The Contempt of Court Case is closed.
(T.R. Ramachandran Nair, Judge.)
kav/