High Court Kerala High Court

Elsy John vs T.C.Joshi on 13 June, 2008

Kerala High Court
Elsy John vs T.C.Joshi on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 584 of 2008(S)


1. ELSY JOHN, AGED 49 YEALRS, W/O.LATE.
                      ...  Petitioner

                        Vs



1. T.C.JOSHI, AGE NOT KNOWN TO THE
                       ...       Respondent

                For Petitioner  :SRI.P.K.RAVISANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/06/2008

 O R D E R
                         V.GIRI,J.
                  -------------------------
               Cont. Case No.584 of 2008
                  --------------------------
            Dated this the 2nd June, 2008

                        O R D E R

Learned counsel represented for the Assistant

Solicitor General of India prays that the matter may be

posted on 13.6.2008 to enable her to report whether the

respondent has complied with the directions contained in

the judgment. I reminded the counsel on the fact that

the Judgment -Annexure A is dated 26.9.2007. Two

months time was granted from the date of receipt of the

copy of judgment to the respondents to pass orders in

terms of the judgment. Extension was later granted at the

instance of respondents. Contempt Case was instituted

on 4.4.2008 pointing out that judgment ought to have

been implemented on or before 12.3.2008. On 7.4.2008,

the case was posted on 11.4.2008 as per the request of

the counsel for the respondent. Apparently, the matter

was not taken up and it was then taken on 23.5.2008 and

the following order was passed.

Cont. Case No.584 of 2008
2

“Standing counsel for the respondent seeks
further time to get instructions. Instructions will
be positively obtained by 9.6.2008 as to whether
the direction contained in Annexure A has been
complied with. If not, the reasons for the delay
in the compliance of the same shall be
ascertained. Post on 9.6.2008.

The case comes up today. Even on this date,

compliance as such the directions contained in the

judgment have not been reported. The case is posted on

13.6.2008 referring to the request made by the counsel for

the respondent.

Hand over.

(V.GIRI, JUDGE)

ma

Cont. Case No.584 of 2008
2

Cont. Case No.584 of 2008
2