IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 804 of 2010(S)
1. SUDEVAN V.D., S/O.DASAN, AGED 37 YEARS,
... Petitioner
Vs
1. MRS.LALU, D/O.APPUKUTTAN, AGE 38 YEARS,
... Respondent
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :SRI.BABU JOSEPH KURUVATHAZHA
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/08/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
COC No.804 of 2010
---------------------------------
Dated, this the 6th day of August, 2010
J U D G M E N T
According to the respondent, the issue pertaining to the
regularisation of the tower constructed by the petitioner is now
pending before the Government as per Ext.R1(c). In view of this, I
do not think that a case of willful disobedience has been made out
warranting further proceedings.
Be that as it may, taking into account the complaint of the
petitioner that he has not been communicated of Ext.R1(c), it is
directed that within ten days from today, a copy of Ext.R1(c) shall be
communicated to the petitioner for him to seek his further
remedies.
This contempt of court case is closed.
(ANTONY DOMINIC, JUDGE)
jg