Kerala High Court
Muraleedharan Pillai vs Mr.T.P.Sen Kumar I.P.S on 16 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1318 of 2008(S)
1. MURALEEDHARAN PILLAI
... Petitioner
Vs
1. MR.T.P.SEN KUMAR I.P.S
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
C.O.C. NO. 1318 OF 2008 (S)
====================
Dated this the 16th day of October, 2008
J U D G M E N T
Disobedience of Annexure II judgment in W.P(C) 8471/08 is what is
complained of. Today, Standing Counsel for the respondent on
instruction submits that they have already made payment of
Rs.3,02,580/-. However, counsel for the petitioner submits that the claim
is for Rs. 3,07,349/-, with interest till the date of realisation. If any further
amount is due, I direct that it will be open to the petitioner to take up the
same with the respondent, in which case, the respondent shall do the
needful. However, having regard to the payment of a substantial amount,
it is not necessary to proceed with the contempt of court case. Closed.
ANTONY DOMINIC, JUDGE
jj