High Court Kerala High Court

V. Manikandan Nair vs Harikumar on 5 March, 2007

Kerala High Court
V. Manikandan Nair vs Harikumar on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1365 of 2006(S)


1. V. MANIKANDAN NAIR, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. HARIKUMAR, S/O.PADMANABHA PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/03/2007

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J

                      -------------------------------------------

                        C.O.C.No.1365  OF 2006

                     -------------------------------------------

                Dated this the 5th  day of March, 2007




                                 JUDGMENT

Respondent produced, released. He submits that he is no

more the Secretary of the Travancore Textiles handloom

Weavers Industrial (Workers) Co-operative Society Ltd. He also

submits that office committee of the said society has changed

and as of now, the new committee has to decide. In the

aforesaid circumstances, I do not find any ground to entertain

the contempt application against the respondent. Hence the

contempt case is dismissed without prejudice.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.