IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 291 of 2007(S)
1. T.R.VELAPPAN, AGED 58 YEARS,
... Petitioner
Vs
1. J.S.WALIA,
... Respondent
5. SA O'LEARY,
For Petitioner :SRI.GOPAKUMAR R.THALIYAL
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :22/05/2008
O R D E R
H.L.DATTU, C.J. & M.C.HARI RANI, J.
------------------------------------------
Cont. Case (C) No.291 of 2007
------------------------------------------
Dated, this the 22nd day of May, 2008
JUDGMENT
H.L.Dattu, C.J.
The learned counsel appearing for the complainant without prejudice to
all his contentions seeks leave of this Court to withdraw this contempt petition.
2. Permission sought for is granted and the contempt petition is
disposed of as withdrawn.
3. Liberty is reserved to the petitioner, if he so desires, to question the
correctness or otherwise of the order passed by the respondent in
No.PN/1451/LC dated 5th December, 2006.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(M.C.HARI RANI)
JUDGE
vns