High Court Kerala High Court

R. Asha vs Sri. M.Murali (Father’S Name & Age … on 13 June, 2007

Kerala High Court
R. Asha vs Sri. M.Murali (Father’S Name & Age … on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 907 of 2006(S)


1. R. ASHA, W/O. HARIKUMAR,
                      ...  Petitioner

                        Vs



1. SRI. M.MURALI (FATHER'S NAME & AGE NOT
                       ...       Respondent

2. SRI. V.S. SUSEELAN (FATHER'S NAME &

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/06/2007

 O R D E R
                      H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                        ...................................................................................

                      CONTEMPT CASE (C )No. 907   OF  2006

                  ...................................................................................

                                  Dated this the  13th June, 2007




                                            J U D G M E N T

H.L. Dattu, C.J.:

The affidavit filed by the first respondent is taken on record.

2. In view of the affidavit so filed by the first respondent, learned

counsel for the complainant would submit that the proceedings may be

dropped .

3. Taking note of the submission made by the learned counsel for

the complainant, this Contempt Case is disposed of as having become

unnecessary.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk