High Court Kerala High Court

Vijayan Manikkal Sankaran vs Shri.Syed Mohammed on 7 September, 2009

Kerala High Court
Vijayan Manikkal Sankaran vs Shri.Syed Mohammed on 7 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1037 of 2009(S)


1. VIJAYAN MANIKKAL SANKARAN
                      ...  Petitioner

                        Vs



1. SHRI.SYED MOHAMMED, AGE AND TATHER'S
                       ...       Respondent

                For Petitioner  :SRI.P.A.AUGUSTIAN

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL,SC,CB EX

The Hon'ble MR. Justice V.GIRI

 Dated :07/09/2009

 O R D E R
                         V.GIRI, J
                       -------------------
                     C.O.C.1037/2009
                      --------------------
         Dated this the 7th day of September, 2009

                      JUDGMENT

Learned counsel for the respondent submits that order

of refund has been passed and a cheque for the amount shall

be drawn up and issued without further delay. Submission is

recorded. Contempt of Court case is accordingly closed.

V.GIRI,
Judge

mrcs