Kerala High Court
Premakumari vs Sri.Arulselvan on 23 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1356 of 2010(S)
1. PREMAKUMARI,
... Petitioner
Vs
1. SRI.ARULSELVAN,
... Respondent
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :23/12/2010
O R D E R
J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Contempt Case (Civil) No. 1356 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of December, 2010
JUDGMENT
J.Chelameswar, C.J.
The present Contempt Case is filed complaining that
the final judgment in W.A. No.809/2009 dated 22.03.2010 is
wilfully and deliberately disobeyed.
Today when the matter is taken up, the learned
counsel appearing for the petitioner submitted that the
abovementioned judgment has since been complied with. In the
circumstance, no further steps are to be pursued in the contempt
matter. Accordingly the Contempt Case is closed.
J.Chelameswar,
Chief Justice.
P.R.Ramachandra Menon,
Judge.
ttb