Kerala High Court
Zakkir Hussain vs Adimol on 20 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 723 of 2009(S)
1. ZAKKIR HUSSAIN, S/O. MOHAMMED SHAFI,
... Petitioner
Vs
1. ADIMOL,
... Respondent
2. JOSE,
For Petitioner :SRI.VINOD J.DEV
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/07/2009
O R D E R
S. SIRI JAGAN, J
...............................................
Cont. Case No. 723 of 2009
.................................................
Dated this the 20th day of July, 2009
J U D G M E N T
The learned Government Pleader submits that mutation has
been effected in the petitioners name pursuant to Annexure A1
judgment. The counsel for the petitioner does not have any
information regarding the same. However, recording the
submission of the learned Government Pleader, the contempt
case is closed without prejudice to the right of the petitioner to
file a petition to revive the contempt case, if the statement made
by the learned Government Pleader turns out to be incorrect.
S. SIRI JAGAN, JUDGE
rhs