Kerala High Court
Santha Nair vs Sri.Retnakaran on 9 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1038 of 2009(S)
1. SANTHA NAIR, AGED 78,
... Petitioner
Vs
1. SRI.RETNAKARAN, (AGE AND FATHER'S NAME
... Respondent
2. SRI.RASULKHAN,(AGE AND FATHER'S NAME
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/10/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
Cont. case(C).No.1038 OF 2009
-------------------------------------------
Dated this the 9th day of October, 2009
JUDGMENT
Learned counsel for the petitioner states that steps are
being taken today. However, learned counsel Government
Pleader states that the order issued by the respondent, which is
the foundation of this contempt of court case, is being withdrawn
with immediate effect and that proceedings will follow in terms
of the judgment in W.P(C).28426/07. The respondents should, at
least now, note that the judgment was in favour of a senior
citizen who would desire to seek the fruit of her litigation at the
earliest. The contempt case is closed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.13/10.