IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 96 of 2007(S)
1. UNNIKRISHNAN P.K., S/O. KANNAPPAN,
... Petitioner
2. K.C.JOSHY, S/O. CHATHUKUTTY,
Vs
1. P.MARAPANDYAN,
... Respondent
2. N.SHANKER REDDY,
3. P.M.RAGHUKUMAR,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.K.P.DANDAPANI (SR.)
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
---------------------------------------------------------------------------------
CONTEMPT CASE (C) No.96 of 2007
--------------------------------------------------------------------------------
Dated, this the 7th day of June, 2007
JUDGMENT
H.L.Dattu, C.J.
After arguing the matter for quite some time, learned counsel for the
petitioners seeks leave of the court to withdraw the contempt case.
2. Permission sought for is granted and the writ petition is dismissed as
withdrawn.
3. Liberty is reserved to the petitioners, if they so desire, to question
Annexure-IV dt. 20.12.2006 in other appropriate proceedings. Ordered
accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
mt/-