Kerala High Court
K.K. Ramakrishnan vs Mr.T.P.Senkumar on 24 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 375 of 2008(S)
1. K.K. RAMAKRISHNAN, S/O. K.R.KRISHNAN,
... Petitioner
2. E.A. ABDUL KHADER, S/O.ABDUL AZIZ,
3. C.A. MOHAMMED, S/O. ALASSAN,
4. ABDUL MAJEED, S/O. IBRAHIMKUTTY,
Vs
1. MR.T.P.SENKUMAR, I.P.S.
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/03/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
C.C.(C). 375 OF 2008
IN
W.P.C. NO. 25449 OF 2007 D
--------------------------------------
Dated this the 24th March, 2008
JUDGMENT
When this matter came up today, learned standing counsel
appearing for the respondent Corporation submits that the
Judgment has been complied with in respect of petitioners 2 to
4. In regard to the first petitioner, it is submitted that the file is
missing. But, he submits that the file will be traced out and a
decision will be taken within one month from today. This is
recorded and the Contempt Petition is dropped for the present.
Liberty is granted to the first petitioner to move this Court, if
need arise.
K. M. JOSEPH, JUDGE
kbk.
WPC 2