Kerala High Court
V.K.Krishnan Nair vs Dr.B.Rajan on 6 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1589 of 2006(S)
1. V.K.KRISHNAN NAIR,57 YEARS,
... Petitioner
Vs
1. DR.B.RAJAN,
... Respondent
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :06/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
C.O.C. No. 1589 OF 2006
= = = = = = = = = = = = = = =
Dated this the 6th February, 2007
J U D G M E N T
Counsel for the respondent submits that the
directions in the judgment stand complied with.
Counsel for the petitioner points out that strictly
speaking there is no compliance of the order of this
Court, because instead of the 2nd respondent passing the
order, the 1st respondent has passed the order as
requested by the 2nd respondent. Counsel for the
petitioner submits that the order thus passed will be
subjected to challenge and this C.O.C. may be closed,
without prejudice to the right of the petitioner to
challenge that order. Accordingly C.O.C. is closed.
K.K. DENESAN
JUDGE
jan/