Kerala High Court
M.M.Mathew vs T.P.Senkumar on 7 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 790 of 2009(S)
1. M.M.MATHEW,MANNILTHOTTATHIL,
... Petitioner
Vs
1. T.P.SENKUMAR,S/O.T.PRABHAKARAN,MANAGING
... Respondent
2. S.RAJESEKHARAN NAIR(AGE & FATHER'S NAME
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/08/2009
O R D E R
S.SIRI JAGAN, J.
==================
C.O.C.No. 790 of 2009
==================
Dated this the 7th day of August, 2009
J U D G M E N T
The counsel for the petitioner is absent. The learned standing
counsel for the KSRTC submits that Annexure A1 judgment has been
complied with. Recording the same, this contempt case is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. TO JUDGE