Kerala High Court
C.J. James vs Rany George on 14 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1460 of 2008(S)
1. C.J. JAMES, S/O. JOSE CHOVALLUR,
... Petitioner
Vs
1. RANY GEORGE,
... Respondent
For Petitioner :SRI.BABY JOSEPH(B.JOSE)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/11/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
Cont. Case(C).No.1460 OF 2008
-------------------------------------------
Dated this the 14th day of November, 2008
JUDGMENT
Following the judgment, Ext.P2 referred to in the last
paragraph thereof was disposed of by the Registrar of Co-
operative Societies on 17.7.2008. I do not find that there is any
ground to entertain this contempt of courts case. Since order
has been passed on Ext.P2 representation of the petitioner, the
order will be communicated to him. The contempt case is closed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.