Kerala High Court
Raghuvaran V.K. vs T.P.Senkumar on 4 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1301 of 2009(S)
1. RAGHUVARAN V.K.,S/O.MADHAVAN,
... Petitioner
Vs
1. T.P.SENKUMAR,S/O.PRABHAKARAN,
... Respondent
For Petitioner :SRI.T.J.MICHAEL
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :04/01/2010
O R D E R
P.N.RAVINDRAN, J.
------------------------------------
Contempt of Court Case (Civil) No.1301 of 2009
------------------------------------
Dated 4th January, 2010
JUDGMENT
Sri.V.V.Nandagopal Nambiar, the learned standing
counsel appearing for the Kerala State Road Transport Corporation
submits that a cheque for the sum of Rs.2,39,841/= was deposited
before the Motor Accidents Claims Tribunal, Pala on 2.1.2010. The
learned counsel appearing for the petitioner concurs with the said
submission. In the light of the said development, I am of the opinion
that no further orders are called for in this contempt case. It is
accordingly closed.
P.N.RAVINDRAN
Judge
TKS