High Court Kerala High Court

K. Santhosh Babu vs Radhakrishnan on 17 December, 2007

Kerala High Court
K. Santhosh Babu vs Radhakrishnan on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1792 of 2007(S)


1. K. SANTHOSH BABU, S/O. KRISHNAN,
                      ...  Petitioner

                        Vs



1. RADHAKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  :SRI.M.RAMACHANDRAN NAIR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/12/2007

 O R D E R
                       PIUS C. KURIAKOSE, J.
                   ----------------------------------
                      C.O.C.NO. 1792 OF 2007
                   ----------------------------------
          Dated this the 17th day of December , 2007

                              JUDGMENT

Sri.M.Ramachandran Nair, the learned counsel for the

respondent submits that instruction has been given to the respondent

for complying with all the directions in Annexure 1 Judgment. The

learned Counsel expressed hope that the direction will be complied

with within two weeks.

Accepting the above submission of Sri.Ramachandran Nair, I

dispose of this Contempt of court Case directing the respondent to

ensure that the directions in Annexure 1 Judgment are complied with

within twenty days from today.

PIUS C. KURIAKOSE,
JUDGE.

dpk