High Court Kerala High Court

N.N.Vasudevan vs M.K.Mathew on 3 July, 2008

Kerala High Court
N.N.Vasudevan vs M.K.Mathew on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 916 of 2008(S)


1. N.N.VASUDEVAN, 79 YEARS,
                      ...  Petitioner

                        Vs



1. M.K.MATHEW, SECRETARY, MALANAD CO.OP.
                       ...       Respondent

                For Petitioner  :SMT.ANITHA M.N. (EKM)

                For Respondent  :SRI.C.J.JOY

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :03/07/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                        Cont. Case (C) No.916 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 3rd day of July, 2008

                                     JUDGMENT

Heard learned counsel for the petitioner and learned counsel for

the respondent.

2. Learned counsel for the respondent submits that notice has

been sent to the petitioner and the same was returned. Thereupon the

respondent sent notice to the four children of the petitioner. But learned

counsel for the petitioner submits that contrary to the terms of the judgment

an amount of Rs.1800/- was demanded. Counsel for the respondents

submits that the document will be given without insisting on any payment

and the petitioner can go and collect it. In view of the above, the contempt

proceedings are dropped.

(K.M. JOSEPH, JUDGE)

sb