High Court Kerala High Court

V.C. Mohanan vs Sen Kumar I.A.S on 26 October, 2007

Kerala High Court
V.C. Mohanan vs Sen Kumar I.A.S on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1378 of 2007(S)


1. V.C. MOHANAN,
                      ...  Petitioner

                        Vs



1. SEN KUMAR I.A.S.,
                       ...       Respondent

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :26/10/2007

 O R D E R
                             A.K. Basheer, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                  Con.Case (C) No. 1378 of 2007
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 26th day of October, 2007.
                           J U D G M E N T

It is submitted by the learned Standing counsel for the

Corporation that the direction contained in the judgment has been

complied with. Amounts payable to the petitioner have been

ordered to be disbursed to him through the depot concerned. He

further submits that the amount will be disbursed to the petitioner

without any further delay. The above submissions are recorded.

Contempt of Court Case is closed.

A.K. Basheer
Judge.

an.