Kerala High Court
Latha Lalan vs Johney Sebastian on 11 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 146 of 2008(S)
1. LATHA LALAN, W/O. LALAN,
... Petitioner
Vs
1. JOHNEY SEBASTIAN,
... Respondent
For Petitioner :SRI.K.BABU THOMAS
For Respondent :SRI.P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :11/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
= = = = = = = = = = = = = = = =
Contempt Case (C).No. 146 OF 2008
= = = = = = = = = = = = =
Dated this the 11th day of February, 2008.
= = = = = = = = == = = = = = = = = = =
J U D G M E N T
Learned counsel for the petitioner submits that he has
received a copy of the appeal memorandum in W.A. No. 363/08,
filed by the GCDA against Annexure 1 judgment. I am therefore
satisfied that no further action is called for under the Contempt of
Courts Act, as of now. This case is hence closed without
prejudice.
THOTTATHIL B. RADHAKRISHNAN
JUDGE
bkn/-