High Court Kerala High Court

Aysha vs Varghese on 20 September, 2010

Kerala High Court
Aysha vs Varghese on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1161 of 2010(S)


1. AYSHA, S/O.KUTTY, AGED 84 YEARS,
                      ...  Petitioner

                        Vs



1. VARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/09/2010

 O R D E R
                            S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                   Con. Case (C) No. 1161 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 20th day of September, 2010.

                           J U D G M E N T

Learned counsel for the petitioner submits that subsequent to

the filing of the contempt case, an order has been passed as directed

in Annexure I judgment. In the above circumstances, the contempt

case is closed without prejudice to the right of the petitioner to

challenge that order appropriately.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.