High Court Kerala High Court

M.Mukundan Pillai vs Smt. Rosamma Issac Lessee on 17 September, 2007

Kerala High Court
M.Mukundan Pillai vs Smt. Rosamma Issac Lessee on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 380 of 2007(S)


1. M.MUKUNDAN PILLAI,
                      ...  Petitioner

                        Vs



1. SMT. ROSAMMA ISSAC LESSEE,AGE47,
                       ...       Respondent

                For Petitioner  :SRI.PAULSON C.VARGHESE

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/09/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN,J
            =======================
                     C.O.C.No.380 of 2007
              =======================
           Dated this the 17th day of September, 2007


                          JUDGMENT

In view of the issuance of cheque No.682059007 dated

12.9.2007 by the respondent to the petitioner for an amount of

Rs.12,206/-, the learned counsel for the petitioner submits that

the said cheque covers the entire amount due to the petitioner.

This is recorded. I find no grounds to continue with this

contempt case. Accordingly, it is closed.

THOTTATHIL B.RADHAKRISHNAN, JUDGE

dvs