Kerala High Court
Shafeeq M.K. vs Mohandas on 19 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1394 of 2009(S)
1. SHAFEEQ M.K., S/O.KOTTILLANGAL UMMER,
... Petitioner
Vs
1. MOHANDAS, (S/O.NOT KNOWN) AGED 50 YEARS,
... Respondent
For Petitioner :SRI.JAMSHEED HAFIZ
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :19/11/2009
O R D E R
P.N.RAVINDRAN, J.
= = = = = = = = = = = = = = == = = = = = =
Contempt Case (C) No. 1394 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 19th day of November 2009.
JUDGMENT
Sri. P.Narayanan, the learned Government Pleader
appearing for the respondent submits that Annexure-A order
has been modified by the Division Bench of this Court in
W.A.No.2597 of 2009 and that the District Collector,
Malappuram has been directed to release the vehicle by way of
interim custody on the petitioner depositing the sum of
Rs.40,000/- (Rupees Forty Thousand only). He submits that
other conditions have also been imposed. In the light of the fact
that Annexure-A order has been varied, I am of the opinion that
no orders are called for in this contempt of court case. It is
accordingly closed.
(P.N.RAVINDRAN)
JUDGE
kkms/