Kerala High Court
University Grants Commission vs E.P.Mathew on 15 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con APP(C) No. 4 of 2007(S)
1. UNIVERSITY GRANTS COMMISSION
... Petitioner
Vs
1. E.P.MATHEW
... Respondent
For Petitioner :SRI.S.KRISHNAMOORTHY, CGC
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/02/2007
O R D E R
K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.
---------------------------------------------------------------------------------
Contempt Appeal No 4 of 2007
--------------------------------------------------------------------------------
Dated: 15th February 2007
JUDGMENT
Radhakrishnan, Ag. C.J.
Heard counsel on either side at length. Considering the facts and
circumstances of the case, we feel it would be appropriate that the writ
petition itself be heard and disposed of early rather than dealing with the
contempt matter. We therefore direct the Registry to post O.P. No 36112 of
2002 for hearing during the first week of March 2007. Proceedings in
Contempt Case (C) No 451 of 2006 will be kept in abeyance till the
disposal of O.P. No 36112 of 2002. The Contempt Appeal is disposed of as
above.
Sd/-
K.S. RADHAKRISHNAN
Ag. Chief Justice
Sd/-
M.N. KRISHNAN
Judge
15/02/2007
en/
[true copy]