High Court Kerala High Court

P.K.Bindu vs Kumari.G.Prema on 11 February, 2009

Kerala High Court
P.K.Bindu vs Kumari.G.Prema on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1170 of 2008(S)


1. P.K.BINDU, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. KUMARI.G.PREMA, W/O.DR.THAMPI,
                       ...       Respondent

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :11/02/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                   C.O.C.1170/2008
                     --------------------
      Dated this the 11th day of February, 2009

                     JUDGMENT

Mr.Ramesh Babu, learned counsel for the

petitioner submits that Mr.Hareesh, who is stated to

have handed over a copy of the order to the

respondent as stated in paragraph 5 of the Contempt

of Court case, is not available and he is employed

elsewhere.

2. The disputed question as to whether the order

was actually handed over, by Mr.Hareesh cannot

appropriately be decided in this proceedings.

3. In the circumstances, Contempt of Court case is

closed without prejudice to the contentions of the

petitioner.

V.GIRI,
Judge

mrcs