IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1792 of 2007(S)
1. K. SANTHOSH BABU, S/O. KRISHNAN,
... Petitioner
Vs
1. RADHAKRISHNAN,
... Respondent
For Petitioner :SRI.M.RAMASWAMY PILLAI
For Respondent :SRI.M.RAMACHANDRAN NAIR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
C.O.C.NO. 1792 OF 2007
----------------------------------
Dated this the 17th day of December , 2007
JUDGMENT
Sri.M.Ramachandran Nair, the learned counsel for the
respondent submits that instruction has been given to the respondent
for complying with all the directions in Annexure 1 Judgment. The
learned Counsel expressed hope that the direction will be complied
with within two weeks.
Accepting the above submission of Sri.Ramachandran Nair, I
dispose of this Contempt of court Case directing the respondent to
ensure that the directions in Annexure 1 Judgment are complied with
within twenty days from today.
PIUS C. KURIAKOSE,
JUDGE.
dpk