IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 152 of 2010(S)
1. R.MOHAN KUMAR, 62, YEARS,
... Petitioner
Vs
1. SRI. SREKUMARAN (FATHERS NAME AND AGE
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent :SRI.C.K.KARUNAKARAN, SC FOR KSEB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/04/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
Con.Case(C).No.152 of 2010-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 6th day of April, 2010.
Judgment
The learned counsel for the respondent says that
the judgment on the basis of which this contempt
of court case is filed has been appealed against.
The said appeal has been admitted as
W.A.355/2010. Learned Division Bench has granted
stay of operation of Annexure-A1 judgment on
condition that in the event of the writ appeal
being dismissed, the amounts due to the
petitioner herein shall be paid with interest.
Under such circumstances, I do not find any
ground to entertain this contempt of court case,
as of now. Hence, dismissed without prejudice.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/1204