IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 914 of 2009(S)
1. ELEZABATH MATHAI, AGED 64 YEARS,
... Petitioner
Vs
1. MUHAMMAD, AGED 45 YEARS (APPROX),
... Respondent
For Petitioner :SRI.N.ANILKUMAR
For Respondent :SRI.SHAIJAN C.GEORGE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/01/2010
O R D E R
PIUS C. KURIAKOSE, J.
------------------------------------------------------------
Contempt of Court Case (civil) No.914 of 2009
------------------------------------------------------------
Dated this the 8th day of January, 2010
JUDGMENT
The direction under Annexure-I to the
respondent/Panchayath was to forward the papers to
District Collector. Now the respondent has filed an
affidavit in which they have expressed their inability to
comply with the direction on the reason that the
papers are not traceable. Under the above
circumstances, I direct the respondent to obtain
certified copies of the papers from this Court and
forward those certified copies to the District Collector
so that there will be substantial compliance with the
direction. The respondent shall comply with this
direction within a month from today.
The Contempt of Court Case is closed for the
Contempt of Court Case (civil) No.914 of 2009 -2-
time being in view of the above directions.
PIUS C. KURIAKOSE
JUDGE
kns/-