IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1546 of 2010(S)
1. SANTHAMMA, W/O.VIJAYAN,
... Petitioner
Vs
1. K.G.VENUNATHAN (AGE & FATHER'S
... Respondent
For Petitioner :SRI.VINOD J.DEV
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/01/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
Cont.Case No.1546 of 2010
--------------------------
Dated this the 12th January, 2011
J U D G M E N T
By judgment dated 14th September, 2010 the writ
petition No.28372/2010 was disposed of directing that
necessary action shall be taken on Ext.P3 application of the
petitioner for survey and demarcation of the property with
notice to the parties. It is complaining of non-compliance
with the above, the writ petition is filed.
2. Learned Government Pleader, on instructions,
submits that in pursuance to the directions in the
judgment, notice was issued to the parties to appear on
30.10.2010. It is stated that on that day, in spite of the fact
that the petitioner did not appear,the surveyor and chain
men went to the spot i According to the learned
Government Pleader, because the petitioner did not co-
operate with the surveyor, the survey could not be carried
out. It is stated that subsequently notice was again issued
requiring the parties to appear on 30.12 2010. It is
submitted that therefore action on Ext.P3 is being
continued and that the same will be completed provided
Cont.Case No.1546 of 2010
2
the petitioner co-operates with the authorities.
3. Now that action is being taken as above, I do not
think that any disobedience has been committed
warranting the proceedings under the Contempt of Courts
Act. Therefore, recording the submission as above
directing that the action shall be concluded, as
expeditiously as possible.
Accordingly, the contempt case is closed.
ANTONY DOMINIC
JUDGE
ma
Cont.Case No.1546 of 2010
3