Kerala High Court
M.Mukundan Pillai vs Smt. Rosamma Issac Lessee on 17 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 380 of 2007(S)
1. M.MUKUNDAN PILLAI,
... Petitioner
Vs
1. SMT. ROSAMMA ISSAC LESSEE,AGE47,
... Respondent
For Petitioner :SRI.PAULSON C.VARGHESE
For Respondent :SRI.P.RAMAKRISHNAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/09/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN,J
=======================
C.O.C.No.380 of 2007
=======================
Dated this the 17th day of September, 2007
JUDGMENT
In view of the issuance of cheque No.682059007 dated
12.9.2007 by the respondent to the petitioner for an amount of
Rs.12,206/-, the learned counsel for the petitioner submits that
the said cheque covers the entire amount due to the petitioner.
This is recorded. I find no grounds to continue with this
contempt case. Accordingly, it is closed.
THOTTATHIL B.RADHAKRISHNAN, JUDGE
dvs