Kerala High Court
Aysha vs Varghese on 20 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1161 of 2010(S)
1. AYSHA, S/O.KUTTY, AGED 84 YEARS,
... Petitioner
Vs
1. VARGHESE,
... Respondent
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/09/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Con. Case (C) No. 1161 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th day of September, 2010.
J U D G M E N T
Learned counsel for the petitioner submits that subsequent to
the filing of the contempt case, an order has been passed as directed
in Annexure I judgment. In the above circumstances, the contempt
case is closed without prejudice to the right of the petitioner to
challenge that order appropriately.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.