IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1088 of 2010(S)
1. ABDUL NAZAR.P.V, S/O.ABOOBACKER,
... Petitioner
Vs
1. MOHANKUMAR, AGE AND FATHER'S
... Respondent
2. VASUDEVAN, AGE AND FATHER'S NAME NOT
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
Contempt Case (C).No. 1088 of 2010
==================
Dated this the 1st day of October, 2010
J U D G M E N T
On 27.9.2010 the learned Government Pleader submitted that
the vehicle had been released as directed in Annexure A order. On that
day, the learned counsel for the petitioner sought time to verify. When
the matter came up today, the learned counsel for the petitioner
submits that he is yet to receive instructions from the party and this
contempt case may be closed recording the submission of the learned
Government Pleader. Accordingly, this contempt case is closed
recording the submission of the learned Government Pleader that the
vehicle has been released to the petitioner as directed in Annexure A
order.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge