High Court Kerala High Court

Shajan vs Shaji Sukumaran on 14 November, 2007

Kerala High Court
Shajan vs Shaji Sukumaran on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 759 of 2007(S)


1. SHAJAN, S/O.MATHEW, POTHOOR HOUSE,
                      ...  Petitioner

                        Vs



1. SHAJI SUKUMARAN,
                       ...       Respondent

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  :SRI.P.PARAMESWARAN NAIR, SC,KFC

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :14/11/2007

 O R D E R
                          H.L.Dattu,C.J. & K.M.Joseph,J.
                      -----------------------------------------------------
                      Cont.Case (C).No.759 of 2007-S
                      -----------------------------------------------------
                    Dated, this the 14th day of November, 2007

                                        JUDGMENT

H.L.Dattu,C.J.

Sri.P.Parameswaran Nair, learned counsel appearing for the

respondent-Kerala Financial Corporation, would submit before us, that the

respondent shall comply with the orders and directions issued by this Court in

W.P.(C).No.22232 of 2006 dated 22.08.2006 within a week’s time from today.

(2) Taking note of the statement made by the learned counsel

appearing for the respondent-Corporation, the contempt proceedings are

dropped for the present.

(3) Liberty is reserved to the petitioner-complainant to approach

this Court, in case the respondent does not comply with the undertaking given by

him through his counsel before this Court.

Ordered accordingly.

Registry is directed to handover a copy of this order to the counsel

appearing for the petitioner as well as the respondent.

H.L.Dattu
Chief Justice

K.M.Joseph
Judge
vku/-