Kerala High Court
Dr.Vimal.V.V. vs Viswas Metha on 24 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1595 of 2008(S)
1. DR.VIMAL.V.V., S/O.K.VIJAYAN, AGED
... Petitioner
Vs
1. VISWAS METHA, FATHER'S NAME NOT KNOWN,
... Respondent
2. GEETHA, HUSBAND'S NAME NOT KNOWN,
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :24/11/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
----------------------------------------------
Cont.Case (C).No.1595 of 2008-S
----------------------------------------------
Dated, this the 24th November, 2008
JUDGMENT
H.L.Dattu,C.J.
In view of the orders passed by the apex Court, in Special
Leave Petition (Civil).No.28009-28010 of 2008, dated 21.11.2008, for the
present, we need not have to entertain this contempt petition. Accordingly,
the contempt petition is closed.
(2) However, liberty is reserved to the petitioner-complainant
to approach this Court, if need arises in future.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge