High Court Kerala High Court

Raghuvaran V.K. vs T.P.Senkumar on 4 January, 2010

Kerala High Court
Raghuvaran V.K. vs T.P.Senkumar on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1301 of 2009(S)


1. RAGHUVARAN V.K.,S/O.MADHAVAN,
                      ...  Petitioner

                        Vs



1. T.P.SENKUMAR,S/O.PRABHAKARAN,
                       ...       Respondent

                For Petitioner  :SRI.T.J.MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/01/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                  ------------------------------------
         Contempt of Court Case (Civil) No.1301 of 2009
                  ------------------------------------
                      Dated 4th January, 2010

                             JUDGMENT

Sri.V.V.Nandagopal Nambiar, the learned standing

counsel appearing for the Kerala State Road Transport Corporation

submits that a cheque for the sum of Rs.2,39,841/= was deposited

before the Motor Accidents Claims Tribunal, Pala on 2.1.2010. The

learned counsel appearing for the petitioner concurs with the said

submission. In the light of the said development, I am of the opinion

that no further orders are called for in this contempt case. It is

accordingly closed.

P.N.RAVINDRAN
Judge

TKS