High Court Kerala High Court

Max Kurian vs Ms. Julia Betsy Cabral on 25 September, 2008

Kerala High Court
Max Kurian vs Ms. Julia Betsy Cabral on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1155 of 2008(S)


1. MAX KURIAN, KANJIRAVELIL HOUSE,
                      ...  Petitioner

                        Vs



1. MS. JULIA BETSY CABRAL, AGED NOT KNOWN,
                       ...       Respondent

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  :SRI.ISSAC M.PERUMPILLIL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2008

 O R D E R
                         ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
                      C.O.C. No. 1155 OF 2008 S
               = = = = = = = = = = = = = = = = =


           Dated this the 25th day of September 2008


                            J U D G M E N T

The complaint in this contempt case is that the direction in the

judgment in W.P.(C) No. 17177/08 requiring the respondent to pass

orders on Ext. P3 has not been complied with. In the affidavit filed

by the respondent it is reiterated that in compliance with the

judgment, Ext. P3 has been considered and Annexure R(d) order has

been passed. If that be so, there is no cause for any proceedings

under the Contempt of Courts Act.

2. Now that order has been passed as directed, this petition is

only to be closed, leaving it open to the petitioner to pursue his

remedy if he is still aggrieved. Ordered accordingly.

ANTONY DOMINIC
JUDGE
jan/-