Kerala High Court
Jose Devassya vs Mr.Vijayan on 29 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 832 of 2005(S)
1. JOSE DEVASSYA, ETTANIYIL HOUSE,
... Petitioner
2. ALEKUTTY DEVASSYA, W/O.LATE DEVASSYA
3. T.K.KELAPPAN, S/O.LATE KARUNAKARAN,
Vs
1. MR.VIJAYAN, S/O.NOT KNOWN TO THE
... Respondent
2. MR.PRABHAKARAN, S/O.NOT KNOWN TO THE
For Petitioner :SRI.K.BALACHANDRAN (PN)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/10/2007
O R D E R
K.M.JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – –
C.C.(c).No.832 OF 2005
– – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 29th day of October , 2007
JUDGMENT
Contempt of Court Case is closed without prejudice to the
contentions of the petitioners in the Courts, both Civil and
Criminal.
(K.M.JOSEPH, JUDGE)
sv.