Kerala High Court
P.C.Babu vs Rejendra Prasad on 9 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1709 of 2008(S)
1. P.C.BABU, JOINT CHIEF MANAGER,
... Petitioner
Vs
1. REJENDRA PRASAD, S/O.SRI.A.PRABHAKARAN
... Respondent
For Petitioner :SRI.A.K.ALEX
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :09/12/2008
O R D E R
V.GIRI, J.
-------------------------------------------------------
CONT. CASE (C) No. 1709 of 2008-S
--------------------------------------------------------
Dated this the 9th day of December, 2008.
J U D G M E N T
Mr.Vijaya Mohan submits that the amount due to the
petitioner has been credited to the bank account, on 28.11.2008
within the time stipulated in this judgment. The submission is
recorded. No further issues raised in this Contempt Case. If the
petitioner has any subsisting grievance, he may prosecute it by
resort to other appropriate proceedings. Subject to the above
Contempt Case is closed.
V.GIRI,
JUDGE
ab