Kerala High Court
K.R.Prasannakumar vs P.Somarajan Pillai on 25 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1515 of 2009(S)
1. K.R.PRASANNAKUMAR
... Petitioner
Vs
1. P.SOMARAJAN PILLAI
... Respondent
For Petitioner :SRI.JOSEKUTTY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
--------------------------------------------
Contempt Case (C) No.1515 OF 2009
---------------------------------------------
Dated this the 25th day of January, 2010.
J U D G M E N T
The respondent has filed a counter affidavit. It is averred
that the directions issued by this Court have been complied with
as per Exhibit R1(a) order and subsequently, the petitioner filed a
representation based on which Exhibit R1(e) order has also been
passed. The entire loan liability has been settled. Therefore, as
the directions have been complied with, no further orders are
required in this Contempt Case. It is closed accordingly.
T.R. RAMACHANDRAN NAIR
JUDGE
smp