Kerala High Court
Sunanda.S. vs R.Jayaprasad on 25 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 180 of 2007(S)
1. SUNANDA.S., W/O.K.SUDHEER,
... Petitioner
Vs
1. R.JAYAPRASAD, S/O.RAMAKRISHNAN,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/10/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
CONTEMPT CASE (C) No. 180 OF 2007
...................................................................................
Dated this the 25th October, 2007
J U D G M E N T
H.L. Dattu, C.J.:
Shri K.V. Gopinathan Nair, learned counsel appearing for the
complainant would submit that during the pendency of this Contempt Case,
the respondent has complied with the orders and directions issued by this
Court in W.P.(C) No. 16342 of 2006.
2. Taking note of the submission made by the learned counsel for the
complainant, further proceedings in this Contempt Case are dropped.
3. Pending Interlocutory Applications are also disposed of.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk