High Court Kerala High Court

Wilson Jacob vs P.P. Gopi on 18 August, 2008

Kerala High Court
Wilson Jacob vs P.P. Gopi on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1128 of 2008(S)


1. WILSON JACOB, S/O CHACKO,AGED 49,
                      ...  Petitioner

                        Vs



1. P.P. GOPI, WORKING AS DISTRICT
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :18/08/2008

 O R D E R
                                K.M.JOSEPH, J.
                     - - - - - - - - - - - - - - - - - - - - - - - - -
                      Cont. Case (C) No.1128 of 2008
                     - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 18th day of August, 2008

                                   JUDGMENT

Heard learned counsel for the petitioner and the learned

Government Pleader.

In the light of the submission of the learned Government

Pleader that 15% will be disbursed within ten days from today and the

order passed in I.A. No.10813 of 2008 in W.P.(C) 5839 of 2007, the

Contempt of Court Case is closed.

(K.M. JOSEPH, JUDGE)

sb