High Court Kerala High Court

Babu E.Vettoor vs T.P.Senkumar on 3 April, 2009

Kerala High Court
Babu E.Vettoor vs T.P.Senkumar on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 352 of 2009(S)


1. BABU E.VETTOOR, S/O.LKATE V.S.EAPEN,
                      ...  Petitioner
2. GEORGE E.VETTOOR, S/O.LATE V.S.EAPEN,

                        Vs



1. T.P.SENKUMAR, (AGE AND FATHER'S NAME
                       ...       Respondent

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/04/2009

 O R D E R
                            V.GIRI, J.

              -----------------------------------------
                 Cont. Case.No.352 of 2009
              -----------------------------------------

               Dated this the 3rd April, 2009

                          JUDGMENT

Learned Standing Counsel appearing for the respondent

submitted that the directions issued in the judgment have been

complied with. Accordingly, the Contempt of Court Case is

closed, without prejudice to the petitioner’s right to seek

reopening of the matter, if circumstances so warrant.

V.GIRI, JUDGE
vgs.