IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1346 of 2008(S)
1. SHIBU AUGUSTINE, MATHIRAPPILLY HOUSE,
... Petitioner
2. K.PRAHLADAN, VIJAYA NIVAS, 47/1425,
Vs
1. SHRI.T.K.VIJAYAKUMAR,MANAGER, INDUS IND
... Respondent
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/11/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer,J.
---------------------------------------------
Cont.Case (C).No.1346 of 2008-S
--------------------------------------------
Dated, this the 11th November, 2008
JUDGMENT
H.L.Dattu,C.J.
After arguing the matter for quite some time,
Sri.K.Raveendran, learned counsel appearing for the petitioners, seeks leave
of this Court to withdraw the contempt petition, with liberty to approach the
appropriate forum for appropriate reliefs.
(2) Permission sought for is granted and the contempt petition
is disposed of as withdrawn.
(3) Liberty is reserved to the petitioners, if they so desire, to
approach the appropriate forum for appropriate reliefs by making an
appropriate application.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-