High Court Kerala High Court

R.Suseelan vs Shri. T.P.Senkumar on 3 February, 2010

Kerala High Court
R.Suseelan vs Shri. T.P.Senkumar on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1500 of 2009()


1. R.SUSEELAN, S/O.M.K.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. SHRI. T.P.SENKUMAR, IPS, FATHER'S NAME
                       ...       Respondent

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/02/2010

 O R D E R
                 Thottathil B. Radhakrishnan, J.

             - - - - - - - - - - - - - - - - -- - - - - - - -
            Contempt Case (Civil) No. 1500 OF 2009
           - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 3rd day of February, 2010

                              JUDGMENT

Learned counsel for the respondent states that on 16.01.10

revised orders have been issued by the respondent. Learned

counsel for the respondent has given a copy of the order to the

learned counsel appearing for the petitioner.

Hence this Contempt Case is closed without prejudice to the

right of the petitioner to challenge the aforesaid decision stated

to have been passed by the respondent pursuant to the

judgment.

Thottathil B. Radhakrishnan,
Judge.

ttb

WPC :

-:2:-