High Court Kerala High Court

K.J. John vs Biji Sabu on 28 September, 2007

Kerala High Court
K.J. John vs Biji Sabu on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 282 of 2007()


1. K.J. JOHN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. BIJI SABU, AGED ABOUT 30 YEARS,
                       ...       Respondent

2. SINI SHAJI, AGED ABOUT 28 YEARS,

                For Petitioner  :SRI.K.S.BABU

                For Respondent  :SRI.ABRAHAM VAKKANAL

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :28/09/2007

 O R D E R
               P.R.RAMAN & V.K.MOHANAN, JJ.
             -------------------------------
                   F.A.O.NO.282 OF 2007 &
                   CAVEAT O.P.NO.685 OF 2007
            --------------------------------
             Dated this the 28th day of September, 2007

                            JUDGMENT

Raman, J.

It is represented by the learned counsel appearing for the

appellant that the directions contained in the order dated 24/9/2007

have since been complied with. A photo copy of the fixed deposit

receipt issued by the State Bank of India, High Court Extension

Counter is also produced for perusal. Accordingly, the compliance is

recorded.

2. We have passed a detailed order on 24th day of September,

2007 virtually disposing the appeal. However, we have posted the case

for report of compliance of the directions contained in the said order.

In the above circumstances and for the reasons already stated in

the order dated 24/9/2007, the appeal and the Caveat are disposed of.

P.R.RAMAN,
Judge.

V.K.MOHANAN,
Judge.

kcv.