Kerala High Court
C.N. Satheesh Kumar vs Ashok B on 13 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1552 of 2006(S)
1. C.N. SATHEESH KUMAR,S/O.NARAYANAN,
... Petitioner
Vs
1. ASHOK B.,
... Respondent
2. CHANDRAN,
3. ASHA RAJAN,
For Petitioner :SRI.K.S.BHARATHAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/12/2006
O R D E R
V.K. BALI, C.J. & S.SIRI JAGAN, J.
-------------------------------
Cont.Case (C) No.1552 of 2006
-------------------------------
Dated, this the 13th day of December, 2006
JUDGMENT
V.K.Bali,C.J.(Oral)
At the very outset Mr.P.B.Sahasranaman, learned counsel
for the third respondent, appears and states that an Arbitrator
has been appointed. The statement made by the learned counsel
for the third respondent would entail this contempt matter
becoming infructuous. So ordered.
V.K. BALI,
CHIEF JUSTICE.
S.SIRI JAGAN,
JUDGE.
vns