High Court Kerala High Court

Unnikrishnan P.K. vs P.Marapandyan on 7 June, 2007

Kerala High Court
Unnikrishnan P.K. vs P.Marapandyan on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 96 of 2007(S)


1. UNNIKRISHNAN P.K., S/O. KANNAPPAN,
                      ...  Petitioner
2. K.C.JOSHY, S/O. CHATHUKUTTY,

                        Vs



1. P.MARAPANDYAN,
                       ...       Respondent

2. N.SHANKER REDDY,

3. P.M.RAGHUKUMAR,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.K.P.DANDAPANI (SR.)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/06/2007

 O R D E R
                               H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

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

                                        CONTEMPT CASE (C) No.96 of 2007

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

                              Dated, this the  7th  day of  June,  2007


                                                  JUDGMENT

H.L.Dattu, C.J.

After arguing the matter for quite some time, learned counsel for the

petitioners seeks leave of the court to withdraw the contempt case.

2. Permission sought for is granted and the writ petition is dismissed as

withdrawn.

3. Liberty is reserved to the petitioners, if they so desire, to question

Annexure-IV dt. 20.12.2006 in other appropriate proceedings. Ordered

accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

mt/-