Kerala High Court
Bhuvaneswary vs K.Radhakrishnan Nair on 16 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1142 of 2009(S)
1. BHUVANESWARY, W/O.RAVI,
... Petitioner
2. K.R.RAVI, S/O.RAMAN,
3. MADHAVIKUTTY AMMA, W/O.KRISHNAKURUP,
4. RETNAMMA, W/O.THANKAPPAN PILLAI,
5. K.J.YOHANNAN, S/O.JOSEPH, AGED 68,
Vs
1. K.RADHAKRISHNAN NAIR, AGED 54,
... Respondent
For Petitioner :SRI.J.OM PRAKASH
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAY
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :16/02/2010
O R D E R
P.R. RAMAN Ag. CJ &
C.N. RAMACHANDRAN NAIR, J.
= = = = = = = = = = = = = = = = = = = =
CONT. CASE (C) 1142 OF 2009
= = = = = = = = = = = = = =
DATED THIS, THE 16TH TH DAY OF FEBRUARY, 2010.
J U D G M E N T
Raman, Ag. CJ.
When this contempt case came up for further consideration, it is
submitted by the learned counsel appearing for the respondent that the
judgment has been complied with. In the above view of the matter, there is
no need for proceeding further in this contempt application.
Closed.
P.R. RAMAN,
(Ag. CHIEF JUSTICE)
C.N. RAMACHANDRAN NAIR,
(JUDGE).
knc/-