High Court Kerala High Court

P.Haridasan vs P.Prabhakaran on 17 August, 2010

Kerala High Court
P.Haridasan vs P.Prabhakaran on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 722 of 2010(S)


1. P.HARIDASAN, S/O.N.PADMANABHAN,
                      ...  Petitioner
2. S.SUSEELA, D/O.K.C.SANKARAN, AGED 61,
3. P.N.NARAYANAN, S/O.NARAYANAN, AGED 63,

                        Vs



1. P.PRABHAKARAN, [AGE AND FATHER'S NAME
                       ...       Respondent

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :17/08/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
            ------------------------------------
            Contempt of Court Case (C)No.722 of 2010
            ---------------------------------------
              Dated this the 17th day of August, 2010.

                          J U D G M E N T

The learned counsel for the petitioner as well as the learned

Government Pleader appearing for the respondent/contemnor

submit that, the judgment dated 9.10.2009 in W.P(C) No.24546 of

2004 has already been subjected to challenge by filing Appeal. It is

also stated that the issue involved in W.A.No.645 of 2010 has

already been referred to the Full Bench.

In the above circumstances, the Contempt of Court Case is

closed, without prejudice to the rights and liberties of the petitioner

to move this Court, as and when necessitated.

P.R.RAMACHANDRA MENON
JUDGE

ab

2