High Court Kerala High Court

Sajeevan Karunakaran vs Sahadevan (Father’S Name And Age … on 7 August, 2008

Kerala High Court
Sajeevan Karunakaran vs Sahadevan (Father’S Name And Age … on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 907 of 2008(S)


1. SAJEEVAN KARUNAKARAN, S/O.KARUNAKARAN,
                      ...  Petitioner

                        Vs



1. SAHADEVAN (FATHER'S NAME AND AGE NOT
                       ...       Respondent

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/08/2008

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                  Cont. Case (C) No. 907 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 7th   August, 2008.

                           J U D G M E N T

Standing counsel for the Kerala Toddy Workers’ Welfare Fund

Board submits that an order has been passed as directed in Annexure

A judgment and the same has been communicated to the petitioner.

Counsel for the petitioner does not have any instructions in this

regard.

Accordingly, recording the submission of the standing counsel,

the contempt case is closed with liberty to the petitioner to file a

petition to re-open the contempt case, if the averment made by the

standing counsel is not correct.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.