Kerala High Court
K.Vijayakumaran Nair vs Smt.Athinal.K. on 3 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1628 of 2007(S)
1. K.VIJAYAKUMARAN NAIR, S/O.N.KRISHNAPILLA
... Petitioner
Vs
1. SMT.ATHINAL.K., AGE AND NAME OF FATHER
... Respondent
2. ABDUL SALAM, AGE AND NAME OF THE
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/12/2007
O R D E R
S.SIRI JAGAN,J
=========================
Cont. Case (Civil).No.1628 of 2007
===========================
Dated this the 3rd day of December, 2007
JUDGMENT
The learned Government Pleader submits that action as
contemplated in Annexure-A judgment has been taken even
before the judgment was passed. The learned counsel for the
petitioner submits that the petitioner was not aware of the same.
In the above circumstances, without prejudice to the right of the
petitioner to take appropriate proceedings pursuant to the action
taken, this Contempt Case is closed.
S.SIRI JAGAN, JUDGE
dvs