Kerala High Court
Hdfc Bank Limited vs Shri N.M. Sukumaran on 3 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1495 of 2007(S)
1. HDFC BANK LIMITED,
... Petitioner
Vs
1. SHRI N.M. SUKUMARAN,
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/12/2007
O R D E R
S.SIRI JAGAN,J
=========================
Cont. Case (Civil).No.1495 of 2007
===========================
Dated this the 3rd day of December, 2007
JUDGMENT
The learned counsel for the petitioner submits that
subsequent to the filing of the contempt case, an order has
been passed as contemplated in Annexure-B judgment. In the
above circumstances, the contempt case is closed without
prejudice to the right of the petitioner to challenge that order
appropriately.
S.SIRI JAGAN, JUDGE
dvs