IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 609 of 2008(S)
1. K.KRISHNAN, S/O.KALAN PILLAI,
... Petitioner
Vs
1. T.P.SENKUMAR, FATHER'S NAME AND AGE
... Respondent
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/06/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------
Cont.Case (C)No.609 of 2008
------------------------------------------
Dated, this the 9th day of June, 2008
JUDGMENT
H.L.Dattu, C.J.
Learned counsel appearing for the complainant submits that as on
today, the request of the complainant in this contempt petition does not survive
for consideration of this Court.
2. Placing on record the submission made by the learned counsel this
contempt petition is disposed of as having become unnecessary.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns