High Court Kerala High Court

P.V.Uma vs Chellappan on 24 September, 2008

Kerala High Court
P.V.Uma vs Chellappan on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1379 of 2008(S)


1. P.V.UMA, PADIKKAL LANE, THAYATHERU
                      ...  Petitioner
2. T.DEVADASAN,

                        Vs



1. CHELLAPPAN, CHIEF MANAGER (PERSONNEL)
                       ...       Respondent

                For Petitioner  :SMT.VIDHYA. A.C

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/09/2008

 O R D E R
                      H.L.Dattu,C.J. & A.K.Basheer,J.
                     ---------------------------------------------
                     Cont.Case (C).No.1379 of 2008-S
                      --------------------------------------------

                      Dated, this the 24th September, 2008

                                   JUDGMENT

H.L.Dattu,C.J.

After arguing the matter for quite some time, Smt.Vidhya.A.C.,

learned counsel appearing for the petitioners/complainants, seeks leave of this

Court to withdraw the contempt petition, with liberty to approach this Court, if

need arises in future.

(2) Permission sought for is granted and the contempt petition is

disposed of as withdrawn.

(3) Liberty is reserved to the petitioners/complainants to

approach this Court, if need arises in future.

Ordered accordingly.

H.L.Dattu
Chief Justice

A.K.Basheer
Judge
vku/-