Kerala High Court
P. Pappachan vs V. Raveendran on 19 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1392 of 2006(S)
1. P. PAPPACHAN, AGED 56 YEARS,
... Petitioner
Vs
1. V. RAVEENDRAN, AGED ABOUT 50 YEARS,
... Respondent
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.K.DENESAN
Dated :19/01/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
Cont.Case No. 1392 OF 2006
-----------------------------
Dated this the 19th January, 2007.
JUDGMENT
Annexures 1, 2 and 3 produced along with the additional
affidavit filed by the respondent can be taken as due
compliance of the directions in the judgment. Counsel for
the petitioner submits that reply to Annexure 1 as
contained in Annexure 2 and the consequential order passed
as Annexure 3 referred to above do not reflect the correct
legal position. This submission is recorded.
2. Without prejudice to the right of the petitioner to
challenge those orders as he would consider offending, the
contempt of court case is closed.
K.K.DENESAN
Judge
jj