High Court Kerala High Court

B.Parameswaran Nair vs Mrs.Lizzie Jacob on 8 January, 2007

Kerala High Court
B.Parameswaran Nair vs Mrs.Lizzie Jacob on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1597 of 2006(S)


1. B.PARAMESWARAN NAIR,
                      ...  Petitioner

                        Vs



1. MRS.LIZZIE JACOB, AGED ABOUT 56,
                       ...       Respondent

2. C.K.VISWANATHAN, AGED ABOUT 55,

3. DR.G.PADMADEVI, AGED ABOUT 53,

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :08/01/2007

 O R D E R
            V.K. BALI, C.J.   &   M.RAMACHANDRAN, J.

                       -------------------------------

                       Cont.Case (C)  No.1597 of 2006

                        -------------------------------

              Dated, this the   8th  day of  January,  2007


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

The denial of reimbursement dues has been complained

in the present contempt matter. On instructions Mr.T.B.Hood,

learned Government Pleader, has handed a copy of letter dated

5.1.2007 which we hereby place on record. As per the letter

aforesaid, the non-liability certificate in respect of

Sri.B.Parameswaran Nair has been issued. This satisfies the

petitioner who states that in view of the letter aforesaid this

contempt matter be closed. Ordered accordingly.

V.K. BALI,

CHIEF JUSTICE.

M.RAMACHANDRAN,

JUDGE.

vns