IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 176 of 2010(S)
1. SREEDEVI, W/O.SUSEELAN PILLAI,
... Petitioner
Vs
1. JAICK JOSEPH, AGED ABOUT 52 YEARS,
... Respondent
For Petitioner :SRI.JOHNSON P.JOHN
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :16/02/2010
O R D E R
P.R. RAMAN Ag. CJ &
C.N. RAMACHANDRAN NAIR, J.
= = = = = = = = = = = = = = = = = = = =
CONT. CASE (C) 176 OF 2010
= = = = = = = = = = = = = =
DATED THIS, THE 16TH DAY OF FEBRUARY, 2010.
J U D G M E N T
Raman, Ag. CJ.
Alleging non compliance of the interim order passed on 8.7.2009 in
W.A. 2144/2008, this contempt case is preferred. Since final judgment has
been rendered subsequently on 13.1.2010, wherein reference is made to the
interim order in para 13 of the judgment virtually, this interim order has
been merged with the final judgment.
2. In the above circumstances, the learned counsel appearing on
behalf of the petitioner seeks to withdraw this contempt. It is also pointed
out that a review application is filed by him against the writ appeal
judgment. In the circumstances, this contempt case is dismissed as
withdrawn without prejudice to the right of the petitioner to proceed with
the review or for filing a separate contempt case, in case the final
judgment, if it is in his favour, is not complied with.
P.R. RAMAN,
(Ag. CHIEF JUSTICE)
C.N. RAMACHANDRAN NAIR,
(JUDGE).
knc/-