High Court Kerala High Court

P.K.Padmanabhan vs Smt.R.S.Anu on 1 July, 2010

Kerala High Court
P.K.Padmanabhan vs Smt.R.S.Anu on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 435 of 2010(S)


1. P.K.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. SMT.R.S.ANU,
                       ...       Respondent

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/07/2010

 O R D E R
                  J.Chelameswar, C.J. & P.N.Ravindran, J.
                       ------------------------------------------
                       Cont. Case (C) No.435 of 2010
                       ------------------------------------------
                      Dated this the 1st     day of July, 2010

                                  JUDGMENT

Ravindran, J.

This contempt case was filed alleging that the directions issued

by this Court in the judgment delivered on 2.6.2009 in W.P.(C) No.14259 of

2009 have not been complied with.

2. The respondent has sworn to an affidavit dated 22nd June,

2010 wherein it is stated that the terminal benefits remaining unpaid as on the

date of the presentation of the contempt case have been paid on 8.6.2010 and

10.6.2010 respectively. Learned counsel appearing for the petitioner submits

that the said submission is factually correct.

In such circumstances as the judgment of this Court has been

fully complied with, we find no grounds to proceed further with the Contempt

Case . It is accordingly closed.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns