Kerala High Court
The Manager vs Smt.T.M.Rajalekshmi on 18 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 812 of 2007(S)
1. THE MANAGER,
... Petitioner
Vs
1. SMT.T.M.RAJALEKSHMI,
... Respondent
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent :SRI.GOPAKUMAR R.THALIYAL
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/06/2007
O R D E R
A.K. BASHEER, J.
--------------------------
Cont. Case (C). NO. 812 OF 2007
---------------------
Dated this the 18th day of June, 2007
J U D G M E N T
Having heard learned counsel for the parties and having
perused the materials placed on record particularly the affidavit
filed by the respondents and the documents annexed thereto, I am
satisfied that this proceeding need not be continued further. The
submission made by learned counsel for respondents that the clerk
is not being allowed to mark his attendance is recorded and the
Contempt Case (Civil) is closed.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007