Kerala High Court
C.S.Sukumaran Nair vs T.P.Senkumar on 6 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1393 of 2007(S)
1. C.S.SUKUMARAN NAIR,
... Petitioner
Vs
1. T.P.SENKUMAR,
... Respondent
For Petitioner :SRI.D.KISHORE
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/12/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
C.O.C.No. 1393 OF 2007
----------------------------------------
Dated this the 6th day of December, 2007
JUDGMENT
Learned counsel for the petitioner submits that some
amounts have been paid pursuant to the judgment, the
correctness of which is disputed by him. Therefore, without
prejudice to the right of the petitioner to take appropriate
proceedings for claiming balance amounts allegedly due, this
contempt case is closed.
S. SIRI JAGAN, JUDGE
Acd