IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 759 of 2007(S)
1. SHAJAN, S/O.MATHEW, POTHOOR HOUSE,
... Petitioner
Vs
1. SHAJI SUKUMARAN,
... Respondent
For Petitioner :SRI.DILIP MOHAN
For Respondent :SRI.P.PARAMESWARAN NAIR, SC,KFC
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/11/2007
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
-----------------------------------------------------
Cont.Case (C).No.759 of 2007-S
-----------------------------------------------------
Dated, this the 14th day of November, 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.P.Parameswaran Nair, learned counsel appearing for the
respondent-Kerala Financial Corporation, would submit before us, that the
respondent shall comply with the orders and directions issued by this Court in
W.P.(C).No.22232 of 2006 dated 22.08.2006 within a week’s time from today.
(2) Taking note of the statement made by the learned counsel
appearing for the respondent-Corporation, the contempt proceedings are
dropped for the present.
(3) Liberty is reserved to the petitioner-complainant to approach
this Court, in case the respondent does not comply with the undertaking given by
him through his counsel before this Court.
Ordered accordingly.
Registry is directed to handover a copy of this order to the counsel
appearing for the petitioner as well as the respondent.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-