IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO No. 282 of 2007()
1. K.J. JOHN, AGED 43 YEARS,
... Petitioner
Vs
1. BIJI SABU, AGED ABOUT 30 YEARS,
... Respondent
2. SINI SHAJI, AGED ABOUT 28 YEARS,
For Petitioner :SRI.K.S.BABU
For Respondent :SRI.ABRAHAM VAKKANAL
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :28/09/2007
O R D E R
P.R.RAMAN & V.K.MOHANAN, JJ.
-------------------------------
F.A.O.NO.282 OF 2007 &
CAVEAT O.P.NO.685 OF 2007
--------------------------------
Dated this the 28th day of September, 2007
JUDGMENT
Raman, J.
It is represented by the learned counsel appearing for the
appellant that the directions contained in the order dated 24/9/2007
have since been complied with. A photo copy of the fixed deposit
receipt issued by the State Bank of India, High Court Extension
Counter is also produced for perusal. Accordingly, the compliance is
recorded.
2. We have passed a detailed order on 24th day of September,
2007 virtually disposing the appeal. However, we have posted the case
for report of compliance of the directions contained in the said order.
In the above circumstances and for the reasons already stated in
the order dated 24/9/2007, the appeal and the Caveat are disposed of.
P.R.RAMAN,
Judge.
V.K.MOHANAN,
Judge.
kcv.