High Court Kerala High Court

Simji Joseph vs U.K.S.Chauhan on 31 March, 2010

Kerala High Court
Simji Joseph vs U.K.S.Chauhan on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 291 of 2010(S)


1. SIMJI JOSEPH, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. U.K.S.CHAUHAN, AGED 50 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/03/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                  Contempt Case (C).No. 291of 2010

                     ==================

                Dated this the 31st day of March, 2010

                            J U D G M E N T

The learned counsel for the petitioner admits that

implementation of Annexure A judgment has been stayed by the

Division Bench in appeal. In the above circumstances, this contempt

case is closed without prejudice to the right of the petitioner to restore

the contempt case to file by filing a petition for that purpose, if

necessary, after disposal of the writ appeal.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge