High Court Kerala High Court

Bhuvaneswary vs K.Radhakrishnan Nair on 16 February, 2010

Kerala High Court
Bhuvaneswary vs K.Radhakrishnan Nair on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1142 of 2009(S)


1. BHUVANESWARY, W/O.RAVI,
                      ...  Petitioner
2. K.R.RAVI, S/O.RAMAN,
3. MADHAVIKUTTY AMMA, W/O.KRISHNAKURUP,
4. RETNAMMA, W/O.THANKAPPAN PILLAI,
5. K.J.YOHANNAN, S/O.JOSEPH, AGED 68,

                        Vs



1. K.RADHAKRISHNAN NAIR, AGED 54,
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :16/02/2010

 O R D E R
                         P.R. RAMAN Ag. CJ &
                   C.N. RAMACHANDRAN NAIR, J.
                = = = = = = = = = = = = = = = = = = = =
                    CONT. CASE (C) 1142 OF 2009
                       = = = = = = = = = = = = = =
      DATED THIS, THE 16TH TH DAY OF FEBRUARY, 2010.

                            J U D G M E N T

Raman, Ag. CJ.

When this contempt case came up for further consideration, it is

submitted by the learned counsel appearing for the respondent that the

judgment has been complied with. In the above view of the matter, there is

no need for proceeding further in this contempt application.

Closed.

P.R. RAMAN,
(Ag. CHIEF JUSTICE)

C.N. RAMACHANDRAN NAIR,
(JUDGE).

knc/-