IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 907 of 2008(S)
1. SAJEEVAN KARUNAKARAN, S/O.KARUNAKARAN,
... Petitioner
Vs
1. SAHADEVAN (FATHER'S NAME AND AGE NOT
... Respondent
For Petitioner :SRI.JOICE GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/08/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Cont. Case (C) No. 907 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 7th August, 2008.
J U D G M E N T
Standing counsel for the Kerala Toddy Workers’ Welfare Fund
Board submits that an order has been passed as directed in Annexure
A judgment and the same has been communicated to the petitioner.
Counsel for the petitioner does not have any instructions in this
regard.
Accordingly, recording the submission of the standing counsel,
the contempt case is closed with liberty to the petitioner to file a
petition to re-open the contempt case, if the averment made by the
standing counsel is not correct.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.