Kerala High Court
Abdul Samad vs Musthafa Rawther on 11 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1579 of 2007(S)
1. ABDUL SAMAD, S/O.SAMAD, AGED 53 YEARS,
... Petitioner
Vs
1. MUSTHAFA RAWTHER, AGED ABOUT 52 YEARS,
... Respondent
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent :SRI. K.SHAJ
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/02/2008
O R D E R
PIUS C.KURIAKOSE, J.
-------------------------
COC No. 1579 of 2007
---------------------------------
Dated, this the 11th day of February, 2008
J U D G M E N T
There is no representation for the petitioner. The respondent
enters appearance through Adv. K.Shaj and submits that he is no
longer the Secretary of the Pallikkal Grama Panchayat. I accept the
above submission and drop the Contempt of Court Case, however,
giving liberty to the petitioner to file a fresh Contempt of Court Case
arraying the present Secretary as a party.
(PIUS C.KURIAKOSE, JUDGE)
jg