High Court Kerala High Court

Biju C.S. vs Sri. M.R.Unni on 26 November, 2008

Kerala High Court
Biju C.S. vs Sri. M.R.Unni on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1610 of 2008(S)


1. BIJU C.S., AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. SRI. M.R.UNNI, AGED 49 YEARS,
                       ...       Respondent

2. DR. JANCY JAMES, AGED ABOUT 59,

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/11/2008

 O R D E R
                             K.T. SANKARAN, J.
         ........................................................................
       CONTEMPT OF COURT CASE (C) No. 1610 OF 2008
         .........................................................................
                     Dated this the 26th November, 2008


                               J U D G M E N T

The allegation of the petitioner is that the respondents

wilfully and deliberately did not comply with the directions

contained in the judgment dated 5th August 2008 in W.P.(C)

No.15112 of 2008. As per the order in I.A.No. 13774 of 2008 in

W.P.(C) No. 15112 of 2008, time to comply with the directions in

the judgment was extended by two months from 05.11.2008.

In view of extension of time, this Contempt Case is not

maintainable.

Accordingly, the Contempt Case is closed with liberty to the

petitioner to move afresh if occasion arises.

K.T. SANKARAN,
JUDGE.

lk