High Court Kerala High Court

A.Raja vs P.R.Vijayakumar on 3 April, 2009

Kerala High Court
A.Raja vs P.R.Vijayakumar on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 325 of 2009(S)


1. A.RAJA, S/O.AYYAPPAN,10/188,SREE MURUKA
                      ...  Petitioner

                        Vs



1. P.R.VIJAYAKUMAR, FATHER'SNAME NOT KNOWN
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/04/2009

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

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

                         C.O.C.No.325 of 2009

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

                 Dated this the 3rd day of April, 2009

                           J U D G M E N T

Learned Government Pleader today produces before this Court

and hands over a copy of the order passed pursuant to Annexure A1

judgment to the counsel for the petitioner. In the above

circumstances, without prejudice to the right of the petitioner to

challenge that order appropriately, if it is adverse to the petitioner,

this contempt case is closed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

         ///True copy///




                             P.A. to Judge

2