High Court Kerala High Court

C.S.Sukumaran Nair vs T.P.Senkumar on 6 December, 2007

Kerala High Court
C.S.Sukumaran Nair vs T.P.Senkumar on 6 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1393 of 2007(S)


1. C.S.SUKUMARAN NAIR,
                      ...  Petitioner

                        Vs



1. T.P.SENKUMAR,
                       ...       Respondent

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/12/2007

 O R D E R
                           S. SIRI JAGAN, J.

                  ------------------------------------

                       C.O.C.No. 1393 OF 2007

                ----------------------------------------

                Dated this the 6th day of December, 2007


                               JUDGMENT

Learned counsel for the petitioner submits that some

amounts have been paid pursuant to the judgment, the

correctness of which is disputed by him. Therefore, without

prejudice to the right of the petitioner to take appropriate

proceedings for claiming balance amounts allegedly due, this

contempt case is closed.

S. SIRI JAGAN, JUDGE

Acd