High Court Kerala High Court

St.Paul’S Marthoma Church vs Mr.Anil Kumar on 2 March, 2009

Kerala High Court
St.Paul’S Marthoma Church vs Mr.Anil Kumar on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 150 of 2009(S)


1. ST.PAUL'S MARTHOMA CHURCH , BUDHANUR
                      ...  Petitioner

                        Vs



1. MR.ANIL KUMAR, AGED ABOUT 42 YEARS
                       ...       Respondent

2. MR.DEVANAND, AGED ABOUT 50 YEARS,

                For Petitioner  :SRI.N.ASHOK KUMAR

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/03/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                    CC.No.150 OF 2009
              ------------------------
            Dated this the 2nd day of March, 2009.

                         JUDGMENT

The Secretary of the first respondent undertakes that

within 3 weeks from today an order will be passed.

2. Taking into account the fact that he has taken charge

only subsequent to the judgment, it is directed that orders

shall be passed as undertaken.

Recording the above undertaking, the contempt petition

is closed, leaving it open to the petitioner to apply for re-

opening the proceedings, if the circumstance necessitates

the same.

(ANTONY DOMINIC)
JUDGE
vi/