High Court Kerala High Court

Jolly Stanley vs T.P.Senkumar on 29 July, 2009

Kerala High Court
Jolly Stanley vs T.P.Senkumar on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 639 of 2009(S)


1. JOLLY STANLEY,56 YEARS,
                      ...  Petitioner

                        Vs



1. T.P.SENKUMAR,AGED ABOUT 48 YRS.,
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/07/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                  Cont. Case No. 639 of 2009
               .................................................
           Dated this the 29th day of July, 2009

                          J U D G M E N T

In view of the fact that the petitioner has undertaken

before the Division Bench that he will not proceed with the

contempt case until further orders in the Writ Appeal, I close

this contempt case without prejudice to the right of the

petitioner to file a petition to restore the contempt case if found

necessary later.

S. SIRI JAGAN, JUDGE
rhs