Kerala High Court
Mr.V.V.Mohanan Nair vs Dr.M.Beena on 6 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 658 of 2009(S)
1. MR.V.V.MOHANAN NAIR,VATTOLIL HOUSE,
... Petitioner
Vs
1. DR.M.BEENA,D/O.NOT KNOWN,AGED 40 YEARS,
... Respondent
For Petitioner :SRI.K.S.ARUN KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/07/2009
O R D E R
V.GIRI, J.
-------------------------
C.O.C.No.658 of 2009
-------------------------
Dated this the 6th day of July, 2009
JUDGMENT
Learned Government Pleader submits that
the an order has been passed pursuant to
Annexure-I and the petitioner’s application
for conversion of the land has been rejected
as per order dated 25.6.2009. Accordingly, the
Contempt of Court Case is closed, without
prejudice to the right of the petitioner to
take appropriate action in relation to the
order dated 25.6.2009.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge