High Court Kerala High Court

Gladys D’Cruz vs V.Raju on 29 March, 2007

Kerala High Court
Gladys D’Cruz vs V.Raju on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 443 of 2007(S)


1. GLADYS D'CRUZ, W/O.LATE D'CRUZ,
                      ...  Petitioner

                        Vs



1. V.RAJU, (FATHER'S NAME AND AGE NOT
                       ...       Respondent

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/03/2007

 O R D E R


                           PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                      Cont.Case(Civil) No.443 of 2007

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                            Dated: 29th March, 2007


                                   JUDGMENT

It is submitted on behalf of the Standing Counsel for the

respondent-Corporation that in pursuance to Annexure-A1 judgment,

stop memo was issued to the party respondent. But it was noticed

that even before stop memo was issued, the party respondent had

completed construction of the building to a very considerable extent.

Subsequently, notice has been issued to both sides on the complaint

submitted by the petitioner and a hearing was conducted on

19.3.2007. Under these circumstances, I am of the view that it is too

early to initiate contempt action against the respondent. The

Contempt of Court Case will stand disposed of directing the

respondent-Corporation to pass orders on the basis of the hearing

already conducted on 19.3.2007 and communicate the orders to both

sides. Till such time orders are passed and communicate the orders

to the parties, the respondent-Corporation will not issue completion

certificate.

srd                                        PIUS C.KURIAKOSE, JUDGE