High Court Kerala High Court

K.K. Ramakrishnan vs Mr.T.P.Senkumar on 24 March, 2008

Kerala High Court
K.K. Ramakrishnan vs Mr.T.P.Senkumar on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 375 of 2008(S)


1. K.K. RAMAKRISHNAN, S/O. K.R.KRISHNAN,
                      ...  Petitioner
2. E.A. ABDUL KHADER, S/O.ABDUL AZIZ,
3. C.A. MOHAMMED, S/O. ALASSAN,
4. ABDUL MAJEED, S/O. IBRAHIMKUTTY,

                        Vs



1. MR.T.P.SENKUMAR, I.P.S.
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :24/03/2008

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                     C.C.(C). 375 OF 2008
                                  IN
                 W.P.C. NO. 25449 OF 2007 D
                 --------------------------------------
                Dated this the 24th March, 2008

                           JUDGMENT

When this matter came up today, learned standing counsel

appearing for the respondent Corporation submits that the

Judgment has been complied with in respect of petitioners 2 to

4. In regard to the first petitioner, it is submitted that the file is

missing. But, he submits that the file will be traced out and a

decision will be taken within one month from today. This is

recorded and the Contempt Petition is dropped for the present.

Liberty is granted to the first petitioner to move this Court, if

need arise.

K. M. JOSEPH, JUDGE

kbk.

WPC    2