High Court Kerala High Court

V.S.Raji vs K.Ramachandran on 26 February, 2009

Kerala High Court
V.S.Raji vs K.Ramachandran on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1874 of 2008(S)


1. V.S.RAJI, D/O. VANAJAKSHI, 'REVATHY'
                      ...  Petitioner

                        Vs



1. K.RAMACHANDRAN,
                       ...       Respondent

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                       ==============
                Cont.Case (C) NO. 1874 OF 2008 (S)
               =======================

             Dated this the 26th day of February, 2009

                            J U D G M E N T

Learned Government Pleader on instructions submit that in

pursuance to the direction in the judgment, by order dated 9/1/2009,

Ext.P1 has been disposed of.

In view of the above, Contempt of Court Case is closed, leaving it

open to the petitioner to pursue the matter, if he is aggrieved by the

same.

ANTONY DOMINIC, JUDGE
Rp