High Court Kerala High Court

Sumathy P.V. vs Smt. K.K.Syamala on 27 March, 2007

Kerala High Court
Sumathy P.V. vs Smt. K.K.Syamala on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 231 of 2007(S)


1. SUMATHY P.V., D/O. GOPINATHAN,
                      ...  Petitioner

                        Vs



1. SMT. K.K.SYAMALA,
                       ...       Respondent

                For Petitioner  :SRI.M.S.UNNIKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :27/03/2007

 O R D E R
                           A.K. BASHEER, J.

                       --------------------------

                Cont. Case (C).  NO. 231 OF 2007

                          ---------------------


               Dated this the 27th day of March, 2007


                            J U D G M E N T

Learned Government Pleader submits that the amount

payable to the petitioner has already been disbursed. However,

learned counsel for the petitioner has got reservation about the

quantum of liability fixed against her.

2. It is made clear that it will be open to the petitioner to

pursue the remedy available to her in accordance with law.

Hence this Contempt Case (Civil) is closed in the above terms.

A.K. BASHEER, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

21st DECEMBER, 2006