Kerala High Court
A.R.Mohammed Rafi vs T.P.Senkumar on 31 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 130 of 2010(S)
1. A.R.MOHAMMED RAFI, AGED 45 YEARS,
... Petitioner
Vs
1. T.P.SENKUMAR,AGE AND FATHER'S NAME NOT
... Respondent
2. A. NIZAMUDEEN, AGE AND FATHER'S NAME
For Petitioner :SRI.VIJU ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :31/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
Cont.Case(C).No.130 of 2010-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 31st day of March, 2010.
Judgment
Read the order dated 17.2.2010. The time for
compliance of the judgment has also been enlarged
by issuing orders on I.A.3276/2010 in WP(C).
25513/2009. Nothing survives in this contempt of
court case. Hence, this case is closed.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/0704