IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 722 of 2010(S)
1. P.HARIDASAN, S/O.N.PADMANABHAN,
... Petitioner
2. S.SUSEELA, D/O.K.C.SANKARAN, AGED 61,
3. P.N.NARAYANAN, S/O.NARAYANAN, AGED 63,
Vs
1. P.PRABHAKARAN, [AGE AND FATHER'S NAME
... Respondent
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J
------------------------------------
Contempt of Court Case (C)No.722 of 2010
---------------------------------------
Dated this the 17th day of August, 2010.
J U D G M E N T
The learned counsel for the petitioner as well as the learned
Government Pleader appearing for the respondent/contemnor
submit that, the judgment dated 9.10.2009 in W.P(C) No.24546 of
2004 has already been subjected to challenge by filing Appeal. It is
also stated that the issue involved in W.A.No.645 of 2010 has
already been referred to the Full Bench.
In the above circumstances, the Contempt of Court Case is
closed, without prejudice to the rights and liberties of the petitioner
to move this Court, as and when necessitated.
P.R.RAMACHANDRA MENON
JUDGE
ab
2