IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 907 of 2006(S)
1. R. ASHA, W/O. HARIKUMAR,
... Petitioner
Vs
1. SRI. M.MURALI (FATHER'S NAME & AGE NOT
... Respondent
2. SRI. V.S. SUSEELAN (FATHER'S NAME &
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/06/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
CONTEMPT CASE (C )No. 907 OF 2006
...................................................................................
Dated this the 13th June, 2007
J U D G M E N T
H.L. Dattu, C.J.:
The affidavit filed by the first respondent is taken on record.
2. In view of the affidavit so filed by the first respondent, learned
counsel for the complainant would submit that the proceedings may be
dropped .
3. Taking note of the submission made by the learned counsel for
the complainant, this Contempt Case is disposed of as having become
unnecessary.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk