High Court Kerala High Court

K.V.Kunjahammed Koya vs Jacob Varghese on 15 June, 2007

Kerala High Court
K.V.Kunjahammed Koya vs Jacob Varghese on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 700 of 2007(S)


1. K.V.KUNJAHAMMED KOYA, MANAGER,
                      ...  Petitioner

                        Vs



1. JACOB VARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/06/2007

 O R D E R
                              A.K.BASHEER, J.

                   --------------------------------------------------

                    Cont. Case (C)No.700 OF 2007

                   --------------------------------------------------

                 Dated this the 15th day of June, 2007


                                  JUDGMENT

Learned Government Pleader submits that the

respondent has complied with the direction issued by this

court in the judgment and an order has been passed on June

14, 2007. Respondent has also filed an affidavit tendering

unconditional apology for the delay in complying with the

direction. A copy of the order referred to above has been

produced as Ext.R1(a).

Having regard to the entire facts and circumstances, the

direction to the respondent to appear before this court is

recalled. The Cont. Case (C) is closed.

A.K.BASHEER, JUDGE

jes