High Court Kerala High Court

Binoy T.Thomas vs K.Sashidara on 24 March, 2008

Kerala High Court
Binoy T.Thomas vs K.Sashidara on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 374 of 2008(S)


1. BINOY T.THOMAS, S/O. T.S.THOMAS,
                      ...  Petitioner
2. ABU JOSEPH C., S/O. C.V.JOSEPH,

                        Vs



1. K.SASHIDARA, S/O. NOT KNOWN, AGED NOT
                       ...       Respondent

2. K.MOHANDAS, S/O. NOT KNOWN, AGED NOT

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/03/2008

 O R D E R
                             A.K.BASHEER, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Cont. Case (C) No.374 OF 2008
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 24th day of March 2008

                                 JUDGMENT

Learned Government Pleader, after getting instructions

from the respondents submits that the direction contained in

the judgment have been complied with and orders have been

issued on March 22, 2008.

The above submission is recorded. Respondents shall

ensure that a copy of the order is served on the petitioner

within seven days from today.

Contempt of Court Case is closed.

(A.K.BASHEER, JUDGE)
jes