IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 356 of 2010(S)
1. K.N.KRISHNAKUMAR,
... Petitioner
Vs
1. MURALEEDHARA WARRIER,
... Respondent
For Petitioner :SRI.R.DIVAKARAN
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :15/03/2010
O R D E R
P.R. RAMAN, Ag. C.J. &
C .N. RAMACHANDRAN NAIR, J.
--------------------------------------------
Cont. Case (C) No. 356 OF 2010
--------------------------------------------
Dated this the 15th day of March, 2010
JUDGMENT
Raman, Ag. C. J.
Alleging non-compliance of the directions contained in WPC
9697 of 2009 this Contempt Case is filed. After going through the
report of the Ombudsman, we find most of the prayers have already
become infructuous and respondents 4 and 5 resigned from Kshethra
Kshema Samithi. The remaining prayer was to call for the interim
report from the auditors. In that regard, it was directed that Devaswom
may request the chartered accountant duly appointed to file a report
within six months and place the same before the Ombudsman. As such
no direction is given. In the circumstances, we find no merit in the
Contempt case. Contempt case is dismissed.
(P.R. RAMAN)
Ag. Chief Justice
(C.N.RAMACHANDRAN NAIR)
Judge.
kk
2