Kerala High Court
A.Raja vs P.R.Vijayakumar on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 325 of 2009(S)
1. A.RAJA, S/O.AYYAPPAN,10/188,SREE MURUKA
... Petitioner
Vs
1. P.R.VIJAYAKUMAR, FATHER'SNAME NOT KNOWN
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2009
O R D E R
S.SIRI JAGAN, J.
==================
C.O.C.No.325 of 2009
==================
Dated this the 3rd day of April, 2009
J U D G M E N T
Learned Government Pleader today produces before this Court
and hands over a copy of the order passed pursuant to Annexure A1
judgment to the counsel for the petitioner. In the above
circumstances, without prejudice to the right of the petitioner to
challenge that order appropriately, if it is adverse to the petitioner,
this contempt case is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2