High Court Kerala High Court

Ace Public School vs James Varghese on 10 July, 2008

Kerala High Court
Ace Public School vs James Varghese on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 919 of 2008(S)


1. ACE PUBLIC SCHOOL
                      ...  Petitioner

                        Vs



1. JAMES VARGHESE, AGE AND FATHERS NOT
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/07/2008

 O R D E R
                        S.SIRI JAGAN, J.

                 ==================

                    C.O.C.No.919 of 2008

                 ==================

             Dated this the 10th day of July, 2008

                        J U D G M E N T

Learned counsel for the petitioner seeks permission to

withdraw this contempt case. Permission is granted and the

contempt case is dismissed as withdrawn.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

P.A. to Judge