IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1113 of 2010(S)
1. MANAGER, HIGH SCHOOL, CHANTRAPPINNI,
... Petitioner
Vs
1. SMT.THANKAM PAUL, AGED ABOUT 55 YEARS,
... Respondent
For Petitioner :SRI.K.B.GANGESH
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :21/10/2010
O R D E R
J. CHELAMESWAR, CJ &
P.R. RAMACHANDRA MENON, J.
..............................................................................
CONTEMPT OF COURT CASE ) No. 1113 of 2010
IN
W.A. No.140 OF 2006
.........................................................................
Dated this the 21st October, 2010
J U D G M E N T
P.R. Ramachandra Menon, J.
The learned Counsel appearing for the petitioner submits
that the directions contained in the judgment in W.A.No. 140 of
2006 have already been complied with and in the said
circumstance, the Contempt of Court Case is not pressed.
Accordingly, the Contempt of Court case is dismissed as not
pressed.
J. CHELAMESWAR,
CHIEF JUSTICE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk