Kerala High Court
Karbala Trust vs S.Shahjahan on 19 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1237 of 2009(S)
1. KARBALA TRUST
... Petitioner
Vs
1. S.SHAHJAHAN
... Respondent
For Petitioner :SRI.K.L.NARASIMHAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/10/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Contempt Case (Civil) No. 1237 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of October, 2009
JUDGMENT
Basheer, J.
We have heard learned counsel for the petitioner.
Though he submits that Annexure C order is in violation of
the directions contained in Annexure B judgment, we are not
at all satisfied that there is any contempt. In our view, this
Contempt Case is totally misconceived. Therefore, it is
dismissed.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-