IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1369 of 2006(S)
1. K. SANTHAPPAN, S/O.KOCHUNARAYANAN,
... Petitioner
2. M. JALALUDHEEN,
Vs
1. SRI.SURESHAN KOILERIAN,
... Respondent
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/11/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
C.O.C. NO. 1369 of 2006
----------------------------------
Dated this 22nd day of November, 2006
JUDGMENT
The learned Government Pleader on instructions submits
that all the directions in Annexure A judgment have been
complied with. The learned counsel for the petitioners also
submits that order has been passed, but the same has not been
communicated to the petitioners. If the petitioners have not
been informed of the order passed by the respondent on the
basis of the directions in Annexure A judgment, intimation in
that regard will be given to the petitioners. If the petitioners are
aggrieved by that order, it is open to them to challenge the
same separately.
The Contempt of Court Case stands closed.
PIUS C.KURIAKOSE
Judge
dpk