IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 717 of 2005(S)
1. REV. FR. JAMES OTTETHEGUMKAL, AGED 69,
... Petitioner
Vs
1. P.J. THOMAS I.A.S.,
... Respondent
2. M.R. UNNI, AGED 46,
For Petitioner :SRI.BABU VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
Cont.Case (C)No.717 of 2005
------------------------------------------
Dated, this the 24th day of July, 2007
JUDGMENT
H.L.Dattu, C.J.
Learned counsel appearing for the complainant would submit that the
orders and directions issued by this Court in Annexure P3 judgment have now
been complied with by the respondent.
2. In view of this development, as on today, the relief sought for by the
complainant in this contempt petition does not survive for consideration of this
Court. Therefore, the contempt proceedings are dropped.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns