Kerala High Court
G.Chandrasekhara Pillai vs Sri.Mohanan on 9 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 549 of 2007(S)
1. G.CHANDRASEKHARA PILLAI,
... Petitioner
Vs
1. SRI.MOHANAN, S/O.NOT KNOWN TO THIS
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.P.SIVARAJ
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/08/2007
O R D E R
K.M.JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – –
C.C.C.No.549 OF 2007
– – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 9th day of August, 2007
JUDGMENT
It is submitted by the learned counsel for the respondent
that the order has been complied with. Accordingly, the
Contempt of Court Case is closed.
(K.M.JOSEPH, JUDGE)
sv.