High Court Kerala High Court

N.M.Kannan vs Sri.T.P.Senkumar on 12 March, 2007

Kerala High Court
N.M.Kannan vs Sri.T.P.Senkumar on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 423 of 2007(S)


1. N.M.KANNAN, S/O.KADUNGAN,
                      ...  Petitioner
2. A.K.ARAVINDAKSHAN, S/O.KUTTAN,

                        Vs



1. SRI.T.P.SENKUMAR, I.P.S.,
                       ...       Respondent

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/03/2007

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

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

                      C.O.C.NO.423   of    2007

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

               Dated this 12th day of   March, 2007


                               JUDGMENT

Sri.K.Prabhakran, the learned Standing Counsel for the

respondent submits that all the directions in Annexure A

Judgment are being complied with.

Recording the above submission, the Contempt of Court

Case will stand closed, enlarging the time for complying with the

directions in Annexure A judgment by another two weeks from

today.

PIUS C.KURIAKOSE

Judge

dpk