Kerala High Court
N.M.Kannan vs Sri.T.P.Senkumar on 12 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 423 of 2007(S)
1. N.M.KANNAN, S/O.KADUNGAN,
... Petitioner
2. A.K.ARAVINDAKSHAN, S/O.KUTTAN,
Vs
1. SRI.T.P.SENKUMAR, I.P.S.,
... Respondent
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
C.O.C.NO.423 of 2007
----------------------------------
Dated this 12th day of March, 2007
JUDGMENT
Sri.K.Prabhakran, the learned Standing Counsel for the
respondent submits that all the directions in Annexure A
Judgment are being complied with.
Recording the above submission, the Contempt of Court
Case will stand closed, enlarging the time for complying with the
directions in Annexure A judgment by another two weeks from
today.
PIUS C.KURIAKOSE
Judge
dpk