High Court Kerala High Court

K.R.Prasannakumar vs P.Somarajan Pillai on 25 January, 2010

Kerala High Court
K.R.Prasannakumar vs P.Somarajan Pillai on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1515 of 2009(S)


1. K.R.PRASANNAKUMAR
                      ...  Petitioner

                        Vs



1. P.SOMARAJAN PILLAI
                       ...       Respondent

                For Petitioner  :SRI.JOSEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/01/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
            --------------------------------------------
             Contempt Case (C) No.1515 OF 2009
            ---------------------------------------------
          Dated this the 25th day of January, 2010.


                         J U D G M E N T

The respondent has filed a counter affidavit. It is averred

that the directions issued by this Court have been complied with

as per Exhibit R1(a) order and subsequently, the petitioner filed a

representation based on which Exhibit R1(e) order has also been

passed. The entire loan liability has been settled. Therefore, as

the directions have been complied with, no further orders are

required in this Contempt Case. It is closed accordingly.

T.R. RAMACHANDRAN NAIR
JUDGE

smp