IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1814 of 2008(S)
1. MOTHER INDIA PUBLIC SCHOOL,THUMPODE,
... Petitioner
Vs
1. SRI. JAMES VARHGESE, AGED 52 YEARS,
... Respondent
For Petitioner :SRI.MOHAN JACOB GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/01/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
CON. CASE (C) NO. 1814 OF 2008 S
------------------------------------------------------
Dated this the 1st January, 2009
JUDGMENT
The petitioner in the Writ Petition has filed this Contempt Case
alleging that in spite of the direction to the Government to dispose of the
application for grant of no-objection certificate within a time frame, the
order was not complied with. Learned Government Pleader, on
instructions, submits that the Government have disposed of the matter
as per the order dated 2.12.2008. A copy of the order was handed over
to the learned counsel for the petitioner.
In view of the fact that the judgment has been complied with
subsequently, though belatedly, I do not think it is necessary to proceed
with the Contempt of Court Case. Accordingly, the Contempt of Court
Case is closed.
(K.T.SANKARAN)
Judge
ahz/