Kerala High Court
Sri.K.P.Yohannan vs Sri.K.Shamsuddin on 13 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 239 of 2007(S)
1. SRI.K.P.YOHANNAN,S/O.LATE K.P.PAILY,
... Petitioner
2. SRI.K.BHASKARAN,S/OLATE VELANDI,AGED
3. SRI.K.VENU,S/O.LATE K.KESAVAN,AGED
4. SRI.C.GOPALAKRISHNAN ACHARI,
5. SRI.P.V.SUNDARESAN ACHARI,S/O.LATE
6. SRI.P.KOCHUKUTTAN ACHARI,
7. SRI.A.NARAYANAN,S/O.LATE VAIDYANATH,AGED
8. SRI.A.SAINALUBDEEN,S/O.LATE ALIKUNJU,
9. SRI.P.P.RAVINDRAN NAIR,S/O. LATE
10. SRI.P.R.SUBRAMANIAN,
11. SRI. P.M.ABRAHAM,
Vs
1. SRI.K.SHAMSUDDIN,(NAME OF THE FATHER AND
... Respondent
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent :SRI.S.RAMESH BABU
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/06/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Cont.Case (Civil) No.239 of 2007
----------------------------------------------
Dated 13th June, 2007.
J U D G M E N T
It is submitted that the respondent has taken up
the matter before the Supreme Court and the same is now
pending before the Supreme Court. Accordingly, the
Contempt of Court Case is closed, without prejudice to the
liberty to the petitioners to move this Court, subject to the
outcome of the matter now pending before the Supreme
Court.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 2003
———————————————-
J U D G M E N T
Dated 13th June, 2007.