Kerala High Court
T.Abdul Azeez vs Jithendra Kumar Dadoo on 23 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 885 of 2009(S)
1. T.ABDUL AZEEZ,AGED 65 YEARS,
... Petitioner
Vs
1. JITHENDRA KUMAR DADOO,AGE AND FATHER'S
... Respondent
For Petitioner :SRI.P.K.IBRAHIM
For Respondent :SRI.S.RADHAKRISHNAN,SC,LAKSHADWEEP ADMN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/09/2009
O R D E R
S.SIRI JAGAN, J.
==================
Contempt Case (C). No.885 of 2009
==================
Dated this the 23rd day of September, 2009
J U D G M E N T
Learned counsel for the respondent submits that the direction in
Annexure 5 judgment has been complied with. The learned counsel for
the petitioner submits that he has no information regarding the same.
In the above circumstances, recording the submission of the counsel
for the respondent, this contempt case is closed without prejudice to
the right of the petitioner to seek restoration of this contempt case if
the submission made by the counsel for the respondent is found to be
incorrect.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge