IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1597 of 2006(S)
1. B.PARAMESWARAN NAIR,
... Petitioner
Vs
1. MRS.LIZZIE JACOB, AGED ABOUT 56,
... Respondent
2. C.K.VISWANATHAN, AGED ABOUT 55,
3. DR.G.PADMADEVI, AGED ABOUT 53,
For Petitioner :SRI.P.K.ASHOKAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :08/01/2007
O R D E R
V.K. BALI, C.J. & M.RAMACHANDRAN, J.
-------------------------------
Cont.Case (C) No.1597 of 2006
-------------------------------
Dated, this the 8th day of January, 2007
JUDGMENT
V.K.Bali,C.J.(Oral)
The denial of reimbursement dues has been complained
in the present contempt matter. On instructions Mr.T.B.Hood,
learned Government Pleader, has handed a copy of letter dated
5.1.2007 which we hereby place on record. As per the letter
aforesaid, the non-liability certificate in respect of
Sri.B.Parameswaran Nair has been issued. This satisfies the
petitioner who states that in view of the letter aforesaid this
contempt matter be closed. Ordered accordingly.
V.K. BALI,
CHIEF JUSTICE.
M.RAMACHANDRAN,
JUDGE.
vns