Kerala High Court
M/S.Integral Associates vs Syed Mohammed on 31 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 373 of 2009(S)
1. M/S.INTEGRAL ASSOCIATES, 405 A,
... Petitioner
Vs
1. SYED MOHAMMED, FATHERS NAME NOT KNOWN
... Respondent
For Petitioner :SRI.P.RADHAKRISHNAN (1)
For Respondent :SRI.JOHN VARGHESE,SC,CEN.BOARD OF EXCIS
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
C.C.O.No. 373 of 2009
==================
Dated this the 31st day of March, 2009
J U D G M E N T
It is admitted by both sides that the directions in the order, non-
compliance of which is complained of in this contempt case, have since
been complied with. Accordingly, this contempt case is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge