IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1102 of 2007(S)
1. E.C. ISSAC,
... Petitioner
2. MATHEW M.KUKKADAN,
3. M.P. NARAYANAN NAIR,
4. V.V. HARIDAS,
5. K.R. PRASANNAKUMARAN NAIR,
6. M.K. RADHAKRISHNAN,
7. T.P. VARGHESE,
8. V.T. JAMES,
9. C.R. BABU,
10. M.C. VARGHESE,
11. SAJU D.,
12. RAJEEV S.NAIR,
13. JOMY JOSEPH,
14. BABU E.M.,
15. K.D. VENUGOPALAN,
16. A.K. ANTHRAYOSE,
17. K.C. GEORGE,
18. A.G. PREMJI,
19. M.J. PAUL,
Vs
1. K.J. MATHEW
... Respondent
2. REMAN SREEVASTHAVA
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/07/2008
O R D E R
V.GIRI, J
——————-
Contempt Case (C).1102/2007
——————–
Dated this the 29th day of July, 2008
JUDGMENT
Learned Government Pleader submits that a
Special Leave Petition has been preferred against
Annexure-2 judgment before the Honourable Supreme
Court. In the circumstances, Contempt of Court case is
closed preserving the right of the petitioner to seek a re-
opening of the same, if the circumstances so warrant.
V.GIRI,
Judge
mrcs