Kerala High Court
Krishnan vs Senkumar on 27 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 151 of 2009(S)
1. KRISHNAN,
... Petitioner
2. DEVAKI, D/O.PAPPAN,
Vs
1. SENKUMAR, MANAGING DIRECTOR
... Respondent
For Petitioner :SRI.T.B.SARASAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/02/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------------
Contempt Case (C)No. 151 OF 2009
--------------------------------------------
Dated this the 27th day of February, 2009
JUDGMENT
On 17.2.2009, the learned Standing Counsel for the
Corporation submitted that the amount as directed in Annexure-I
judgment has been deposited and the learned counsel for the
petitioners sought time to verify the same. Today, when the
matter was taken up, the learned counsel for the petitioners is
absent.
In the above circumstances, recording the submission made
by the learned Standing Counsel for the Corporation, this
Contempt Case is closed.
S. SIRI JAGAN, JUDGE
Acd