High Court Kerala High Court

M.Mohammed Ali Haji vs Shri.C. Divakaran on 28 February, 2008

Kerala High Court
M.Mohammed Ali Haji vs Shri.C. Divakaran on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1717 of 2007(S)


1. M.MOHAMMED ALI HAJI, S/O.MAMUKUTTY
                      ...  Petitioner
2. ABDUL KHADER,S/O.MAMUKUTTY VAIDYER,
3. C.T.GEORGE,S/O.THOMAS, AGED 55 YEARS
4. T. PRABHAKARAN,S/O. LATE SRI AYYAPPAN,
5. HYDERALI,S/O. SAIDALI, AGED 65 YEARS
6. K. MOHAMMED MOULAVI,
7. JOY M.V.,S/O. VARGHESE, AGED 54 YEARS
8. SARAFUDHEEN P.M., S/O. P.U. MUHAMMEDKUTT

                        Vs



1. SHRI.C. DIVAKARAN,S/O. LATE KRISHNAN
                       ...       Respondent

2. SHRI P. SUDHAKRAN

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.P.K.VIJAYAMOHANAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/02/2008

 O R D E R
                                PIUS.C.KURIAKOSE, J.

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

                          Contempt of Court Case No.1717 OF 2007

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

                    Dated this the 28th  day of February, 2008


                                        JUDGMENT

Contempt of Court Case will stand closed in view of the

conceded position that the building continues to exist in the form it

existed at the time of filing of the writ petition and the further fact that

the issue is being considered by this court in a batch of writ petitions.

PIUS.C.KURIAKOSE

JUDGE

sv.